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

Akash Paswan vs State Of U.P. And 3 Others
2023 Latest Caselaw 35968 ALL

Citation : 2023 Latest Caselaw 35968 ALL
Judgement Date : 20 December, 2023

Allahabad High Court

Akash Paswan vs State Of U.P. And 3 Others on 20 December, 2023

Author: Shekhar Kumar Yadav

Bench: Shekhar Kumar Yadav





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:241210
 

 
Court No. - 71
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 14167 of 2023
 

 
Applicant :- Akash Paswan
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Shams Tabrez Alam Ansari
 
Counsel for Opposite Party :- G.A.,Dinesh Chauhan
 

 
Hon'ble Shekhar Kumar Yadav,J.
 

1. Heard Mr S.T. Alam Ansari, learned counsel for the applicant and learned Additional Government Advocate for the State.Mr Dinesh Chauhan, learned counsel for the informant is also present.

2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No. 422 of 2023, under sections 363, 366, 376-DA,506 IPC and Section 5/6 of POCSO Act, P.S. Chiluatal, District Gorakhpur, during the pendency of trial.

3. Learned counsel for the applicant submits that applicant is innocent and has apprehension of arrest in the above mentioned case, whereas there is no credible evidence against him. Allegations levelled against the applicant are false. It is further submitted that as per statement of victim under section 161 and 164 Cr.P.C. there is no serious allegations against the applicant hence no offence under Section376-DA IPC is made out. It is further submitted that co accused Devesh Kumar, has already been granted anticipatory bail vide order dated 7.12.2023 passed in Criminal Misc Anticipatory Bail Application No. 13519 of 2023. The case of the applicant stands on better footing, hence the applicant is also entitled for anticipatory bail on the ground of parity. The applicant is having definite apprehension that he may be arrested by the police any time.

4. Learned AGA has opposed the prayer for bail, but could not dispute the said facts.

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 applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

6. In the event of arrest, the applicants shall be released on anticipatory bail. Let the applicant Akash Paswan involved in the aforesaid crime be released on anticipatory bail on his 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:-

(1) The applicants shall co-operate with the Investigating Officer during investigation and shall report to the Investigating Officer as and when required for the purpose of conducting investigation;

(2) 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; and

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

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

(5) The applicants 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 applicants.

(6) In case, the applicants 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.

(7) 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 applicants.

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

Order Date :- 20.12.2023

RavindraKSingh

 

 

 
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