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

Indu @ Pranshu vs State Of U.P.
2023 Latest Caselaw 35098 ALL

Citation : 2023 Latest Caselaw 35098 ALL
Judgement Date : 14 December, 2023

Allahabad High Court

Indu @ Pranshu vs State Of U.P. on 14 December, 2023

Author: Krishan Pahal

Bench: Krishan Pahal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:236688
 
Court No. - 72
 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11999 of 2023
 
Applicant :- Indu @ Pranshu
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Krishna Dutt Awasthi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.
 

1. List has been revised.

2. Heard Sri Krishna Dutt Awasthi, learned counsel for the applicant and Sri Amit Kumar, 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.188 of 2017, registered under Sections 386, 323, 427 I.P.C. at Police Station- Achhalda, District- Auraiya with a prayer to enlarge him on anticipatory bail.

4. As per prosecution story, the applicant alongwith co-accused person Kaushlendra is stated to have assaulted the two drivers of the vehicle nos. UP79D5919 and UP78AN2014, namely, Shankar Rajpoot and Vinod Kumar, respectively and had even shattered the window and bonnet etc. of the same on 25.5.2017 from 07:30 p.m. to 11:00 p.m.

5. Learned counsel for the applicant has stated that he has been falsely implicated in this case. The FIR is delayed by about more than twelve hours and there is no explanation of the said delay caused. The applicant has nothing to do with the said offence. Learned counsel has stated that the applicant had given Rs.20,000/- to the informant which was due towards him, as such the instant FIR has been instituted against him. As a major contradiction, it is mentioned in the FIR itself that the applicant and co-accused person Kaushlendra were taken to the police station, but there is no mention of the said fact in the case diary, as such the anticipatory bail application was filed before the Sessions Judge, Auraiya which was rejected without application of mind.

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. There is no criminal antecedent of the applicant. 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 but unable to dispute the submissions raised by the learned counsel for the applicant.

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, 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- Indu @ Pranshu 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 :- 14.12.2023/ 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter