Citation : 2023 Latest Caselaw 18997 ALL
Judgement Date : 25 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:147869 Court No. - 71 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8020 of 2023 Applicant :- Virendra Kumar Yadav Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rajiv Kumar Mishra,Radhey Shyam Counsel for Opposite Party :- G.A. Hon'ble Shekhar Kumar Yadav,J.
1. Heard learned counsel for the applicant and learned Additional Government Advocate for the State.
2. This anticipatory bail application (under section 438 Cr.P.C.) has been moved seeking bail in Case Crime No.1141 of 2019, under Sections 419, 420 and 406 IPC, Police Station Lanka, District Varanasi.
3. Learned counsel for the applicant submits that applicant has been falsely implicated in the present case just to harass the applicant. Earlier the applicant has approached this Court by filing Criminal Misc. Anticipatory Bail Application No.16147 of 2021 and a co-ordinate Bench of this Court while disposing and refusing the prayer to grant anticipatory bail has observed that offence levelled against the applicant is punishable for less than seven years. Specific provisions under Section 41 and 41-A Cr.P.. have been provided giving protection to the accused person from arrest for the offences punishable upto seven years' punishment. Hence, having regard to the entire facts and circumstances of the case, in the opinion of the Court, no interference is warranted in the matter. Learned counsel for the applicant further submits that now the charge sheet has been filed, therefore, the applicant has filed anticipatory bail before the court below which was rejected, hence, the present anticipatory bail application.
4. Learned counsel for the applicant further submits that applicant has apprehension of imminent arrest and in case, the applicant is released on anticipatory bail, he will not misuse the liberty and would co-operate with the trial.
5. Learned A.G.A. opposed the prayer for anticipatory bail of the applicant and has prayed for rejection of the same by submitting that this is second anticipatory bail application. Since the offence levelled against the applicant is punishable for less than seven years, there is specific provisions under Section 41 and 41-A Cr.P.. which provides protection to the accused person from arrest for the offences punishable upto seven years' punishment. He has further submitted that the apprehension of the applicant is not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.
6. After having very carefully examined, the submissions made by the learned counsel for the applicant and perused the material brought on record, there is no justification for granting anticipatory bail to the applicant. Accordingly, the prayer for grant of anticipatory bail is hereby refused.
7. At this stage, learned counsel for the applicant submitted that directions may be given to the court below to consider the bail application of the applicant in view of the judgment in the case Satender Kumar Antil vs. Central Bureau of Investigation and another, 2021 SCC Online SC 922.
8. In the case of Satender Kumar Antil (supra), the Hon'ble Supreme Court laid down the guidelines for deciding of the bail application. For that purpose, the cases have been divided under four categories. The Hon'ble Supreme Court has observed that the trial courts and the High Courts will keep in mind the aforesaid guidelines, while considering the bail application. This Court has no doubt, that as and when, the applicants approach the trial court for bail, the trial court shall definitely follow the directions given in the case of Satender Kumar Antil (supra).
9. However, considering the nature of the allegations and submissions made by learned counsel for the applicant, it is directed that in case the applicant appears and surrenders before the court concerned and applies for bail, the same shall be heard and disposed of expeditiously by the courts below in view of the settled law laid by this Court in the case of Satender Kumar Antil (Supra).
10. With the above directions, this anticipatory bail application is disposed of finally.
Order Date :- 25.7.2023
Ajeet
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!