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

Dr.Om Prakash Shahi vs State Of U.P.
2023 Latest Caselaw 1895 ALL

Citation : 2023 Latest Caselaw 1895 ALL
Judgement Date : 18 January, 2023

Allahabad High Court
Dr.Om Prakash Shahi vs State Of U.P. on 18 January, 2023
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 12
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9308 of 2021
 

 
Applicant :- Dr.Om Prakash Shahi
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Gyan Prakash Panday
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.

The applicant has moved the present application under Section 438 of Cr.P.C. praying for grant of anticipatory bail in Case Crime No.32 of 2020 under sections 420, 467, 468 I.P.C., P.S. Aliganj, district Lucknow.

Heard learned counsel for the applicant and learned A.G.A. for the State.

Allegation in the first information report is that the date of birth of the applicant was recorded as 25.7.1957 whereas the correct date of birth is 25.1.1957 and the applicant has taken benefit of six months extended service on the basis of incorporation of incorrect date of birth.

It is submitted on behalf of the applicant that the applicant has retired in the year 2017 from the post of Addl. Director, Rajya Swasthya Sansthan, U.P. Lucknow. He submits that he had joined service in the year 1984 and entry in the service book is made by the department at the time of joining service. The service book remains in the custody of the department.

It is further submitted that if at all there is any discrepancy in the service book, the applicant is not responsible therefor. Even otherwise, after more than 35 years, the applicant cannot be prosecuted. The first information report is highly delayed and it is nothing but an attempt to malign the reputation of the applicant.

Learned A.G.A. has opposed the prayer made by the applicant's counsel, however, he submits that the charge sheet has been filed.

Without expressing any opinion on the merits of the case and considering the nature of accusation and the undertaking given on behalf of the applicant that he shall cooperate in the trial and gravity of offence, the applicant has retired in 2017 and has cooperated in the investigation, I am of the opinion that the applicant is entitled to be released on bail in this case in the light of judgment of Supreme Court in Sushila Aggarwal and others vs. State (NCT of Delhi) and another (2020)5 SCC 1, subject to his cooperation in the investigation/trial.

In view of the above as also keeping in view of the judgment in Sushila Aggarwal vs. State (NCT of Delhi) 2020 SCC OnLine 98, the accused applicant Dr. Om Prakash Shahi is directed to surrender before trial court if he is summoned to face trial for offence in question after filing of the charge sheet. The accused applicant shall be released on bail by the trial court on his furnishing a personal bond and two sureties each of the like amount to the satisfaction of trial court, 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 him from disclosing such facts to the court or tamper with the evidence;

(ii) The applicant shall not leave India without the previous permission of the court;

(iii)The applicant shall not pressurize/ intimidate the prosecution witness;

(iv)The applicant shall appear before the investigating officer/the trial court on each date fixed unless personal presence is exempted;

(v) In case of breach of any of the above conditions the court below shall have the liberty to cancel the bail;

Any other reasonable restrictions/conditions which the trial court may deem fit and proper can be imposed.

It is made clear that the observations made in granting bail to the applicant shall not in any way affect the trial Judge in forming his independent opinion based on the testimony of the witnesses.

In view of the aforesaid, the anticipatory bail application is allowed.

Order Date :- 18.1.2023

kkb/

 

 

 
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