Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay vs State Of U.P. And Another
2023 Latest Caselaw 21203 ALL

Citation : 2023 Latest Caselaw 21203 ALL
Judgement Date : 8 August, 2023

Allahabad High Court
Sanjay vs State Of U.P. And Another on 8 August, 2023
Bench: Shekhar Kumar Yadav




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:159643
 
Court No. - 71
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8526 of 2023
 

 
Applicant :- Sanjay
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Ram Bahadur Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Shekhar Kumar Yadav,J.

1. Heard Mr. Ram Bahadur Singh, learned counsel for the applicant and learned Additional Government Advocate for the State.

2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking anticipatory bail in Case Crime No.137 of 2022, under Sections 323, 504, 308 IPC, Police Station Kadadham, District Kaushambi.

3. Learned counsel for the applicant submits that the applicant has been falsely implicated in the present case, in fact, no such incident has taken place. The applicant have never committed any offence as alleged in the impugned FIR. As per allegation, the applicant alongwith other co-accused persons armed with Axe, Lathi, Danda have beaten the informant, as a result of which, he sustained injuries. The incident is alleged to have taken place on 28.04.2022 whereas the impugned FIR has been lodged on 23.05.2022 i.e. about 25 days delayed for which no plausible explanation has been mentioned. The applicant is having no previous criminal history as has been mentioned in paragraph 27 of the affidavit. He further submits that applicant has apprehension of imminent arrest and in case, applicant is released on anticipatory bail, he will not misuse the liberty and would co-operate with the trial.

4. Learned A.G.A. opposed the prayer for anticipatory bail of the applicant and has submitted that the applicant alongwith other co-accused persons inflicted injuries as a result of which he sustained grievous injuries. Allegations are serious and in view of the seriousness of the allegations made against the applicant, he is not entitled to grant of anticipatory bail. The apprehension of the applicant is not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.

5. From the perusal of material on record and looking into the facts of the case at this stage it cannot be said that no offence is made out against the applicant.

6. After having very carefully examined, the submissions made by the learned counsel for the applicant and perused the material brought on record, there is no justification for granting anticipatory bail to the applicant. Accordingly, the prayer for grant of anticipatory bail is hereby refused.

7. At this stage, learned counsel for the applicant submitted that directions may be given to the court below to consider the bail application of the applicant in view of the judgment in the case Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.

8. In the case of Satender Kumar Antil (supra), the Hon'ble Supreme Court laid down the guidelines for deciding of the bail application. For that purpose, the cases have been divided under four categories. The Hon'ble Supreme Court has observed that the trial courts and the High Courts will keep in mind the aforesaid guidelines, while considering the bail application. This Court has no doubt, that as and when, the applicants approach the trial court for bail, the trial court shall definitely follow the directions given in the case of Satender Kumar Antil (supra).

9. However, considering the nature of the allegations and submissions made by learned counsel for the applicant, it is directed that in case the applicant appears and surrenders before the court concerned and applies for bail, the same shall be heard and disposed of expeditiously by the courts below in view of the settled law laid by this Court in the case of Satender Kumar Antil (Supra).

10. With the above directions, this anticipatory bail application is disposed of finally.

Order Date :- 8.8.2023

Ajeet

 

 

 
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