Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ranjeet vs State Of U.P. And Another
2023 Latest Caselaw 34126 ALL

Citation : 2023 Latest Caselaw 34126 ALL
Judgement Date : 7 December, 2023

Allahabad High Court

Ranjeet vs State Of U.P. And Another on 7 December, 2023

Author: Krishan Pahal

Bench: Krishan Pahal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:232487
 
Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9760 of 2023
 

 
Applicant :- Ranjeet
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Pavan Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.
 

1. List has been revised.

2. Heard Sri Pavan Kumar, learned counsel for the applicant and Sri Rajendra Prasad, 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 applicant in Case Crime No.638 of 2018, registered under Sections 328, 376 I.P.C. at Police Station- Najibabad, District- Bijnor with a prayer to enlarge him on anticipatory bail.

4. As per prosecution story, the applicant is stated to have barged into the house of the informant on 24.6.2018 at about 01:00 p.m. and is stated to have administered some obnoxious material to her in cold drink, and thereby rendered her unconscious. After disrobing her, the applicant is stated to have committed rape with her. It is also alleged that a neighbour had come to his house and seen the occurrence, thereby the applicant is stated to have run away from the scene of occurrence.

5. Learned counsel for the applicant has stated that he has been falsely implicated in this case. The FIR is delayed by about four months and there is no explanation of the said delay caused. Even the application under Section 156(3) Cr.P.C. was moved on 19.7.2018 which was also delayed by about one month. Learned counsel has stated that there is no medical report to corroborate the prosecution story. Learned counsel has further stated that the applicant was granted interim protection vide order dated 12.9.2023 of this Court and he has not misused it and is ready to cooperate during trial as the final report (charge-sheet) has already been submitted. There is no criminal antecedent of the applicant.

6. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. The applicant has apprehension of his arrest. Learned counsel has stated that the applicant undertakes that he has co-operated in the investigation and is ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

7. Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application on the ground that the mother of the victim has also corroborated the prosecution story as she had reached her house and found the victim without clothes and had put cloth over her body, but he could not dispute that the FIR is delayed and the medical report does not support the prosecution story.

8. On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicant and taking into consideration that the FIR is delayed and the medical report does not support the prosecution story, the applicant is 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 applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

9. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Ranjeet 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 applicant shall make himself available for interrogation by a police officer as and when required;

(ii). that 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 him from disclosing such facts to the court or to any police officer or tamper with the evidence;

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

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

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

(vi). that the applicant 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.

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

Order Date :- 7.12.2023

Vikas

[Krishan Pahal, J.]

 

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter