Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pankaj And Another vs State Of U.P. And Another
2023 Latest Caselaw 21124 ALL

Citation : 2023 Latest Caselaw 21124 ALL
Judgement Date : 8 August, 2023

Allahabad High Court
Pankaj And Another vs State Of U.P. And Another on 8 August, 2023
Bench: Krishan Pahal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:159154
 
Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8876 of 2023
 
Applicant :- Pankaj And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- C.D.Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Heard Sri Anand Kumar Tiwari, Advocate holding brief of Sri C.D. Mishra, learned counsel for the applicants and Sri V.K.S. Parmar, learned A.G.A. for the State as well as perused the record.

3. The present anticipatory bail application has been filed on behalf of the applicants in Criminal Case No.916 of 2023 (Old No.2642 of 2016) (State vs. Pankaj and Others) arising out of Case Crime No.75 of 2016, under Sections 452, 323, 504 and 506 IPC at Police Station- Sarsawa, District Saharanpur with a prayer to enlarge them on anticipatory bail.

4. As per prosecution story, the applicants alongwith other co-accused persons are stated to have attempted to rape the daughter of the informant on 19.11.2015 and are even stated to have assaulted her besides hurling abuses on her and threatening her to death.

5. Learned counsel for the applicants has stated that the applicants have been falsely implicated in the present case. The FIR is delayed by about three months and there is no explanation of the said delay caused. Even the application under Section 156(3) Cr.P.C. has been moved after a delay of about four days. Learned counsel has further stated that during investigation, the allegations of attempt to rape were found false and the final report has been submitted under Sections 452, 323, 504 and 506 I.P.C. only. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. The circumstances which, as per counsel, led to the false implication of the applicants have also been touched upon at length. There are no criminal antecedents of the applicants. The applicants have apprehension of their arrest. He has cooperated during investigation as he complied with the provisions of Section 41-A Cr.P.C. Learned counsel for the applicants undertakes that they have co-operated in the investigation and are ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

6. Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicants.

7. On due consideration to the arguments advanced by learned counsel for the applicants as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicants, the applicants are liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

8. In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants-Pankaj and Sunny be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-

(i). that the applicants shall make themselves available for interrogation by a police officer as and when required;

(ii). that the applicants shall not, directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade them from disclosing such facts to the court or to any police officer or tamper with the evidence;

(iii). that the applicants shall not leave India without the previous permission of the court;

(iv). that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;

(v). that the applicants shall not pressurize/ intimidate the prosecution witness;

(vi). that the applicants shall appear before the trial court on each date fixed unless personal presence is exempted;

(vii). that in case of breach of any of the above conditions the court concerned shall have the liberty to cancel the bail.

9. It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.

(Krishan Pahal, J.)

Order Date :- 8.8.2023

Ravi Kant

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter