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

Jabir vs State Of U.P. And Another
2023 Latest Caselaw 22778 ALL

Citation : 2023 Latest Caselaw 22778 ALL
Judgement Date : 22 August, 2023

Allahabad High Court
Jabir vs State Of U.P. And Another on 22 August, 2023
Bench: Shekhar Kumar Yadav




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:168657
 
Court No. - 71
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9449 of 2023
 

 
Applicant :- Jabir
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Shyam Shanker Pandey
 
Counsel for Opposite Party :- G.A.,Adarsh Kumar,Subhash Chandra Yadava
 

 
Hon'ble Shekhar Kumar Yadav,J.

1.Heard Mr. Shyam Shanker Pandey, learned counsel for the applicant, learned Additional Government Advocate for the State and Mr. Adarsh Kumar, learned counsel for the complainant.

2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Complaint Case No.5736 of 2022, under Sections 394, 323, 504 IPC, Police Station Kotwali Dehat, District Saharanpur.

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 is real uncle of complainant. He further submits that the complainant has lodged the impugned complaint case against the applicant and others after three months of the alleged incident due to enmity and as a counterblast to the FIR lodged by the applicant against the complainant. He further submits that the learned court below on the basis of statement of the complainant and the witnesses recorded under Section 200 and 202 Cr.P.C. has summoned the applicant. He further submits that the injured have not medically examined and all the injurers were found simple in nature. Prima facie no alleged offence is made out against the applicant.

4. Learned A.G.A. as well as learned counsel for the complainant have vehemently opposed the prayer for anticipatory bail of the applicant.

5. Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicants, they are directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

6. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant Jabir, involved in the aforesaid complaint case be released on anticipatory bail on furnishing a personal bond of Rs.50,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-

(i) The applicant 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; and

(ii) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.

(iii) The applicant shall surrender their passport, if any, to the concerned Court forthwith. Their passport will remain in custody of the concerned Court.

(iv) The applicant shall file an undertaking to the effect that they shall not seek any adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.

(v) In case, the applicant misuse the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.

(vi) The applicants shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of their bail and proceed against them in accordance with law.

7. In default or misuse of any of the conditions, the Public Prosecutor/ Investigating Officer/ first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

8. With the aforesaid observations/ directions, the application stands disposed of.

Order Date :- 22.8.2023/A.

 

 

 
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