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

Vijaypal vs State Of U.P.
2023 Latest Caselaw 19657 ALL

Citation : 2023 Latest Caselaw 19657 ALL
Judgement Date : 28 July, 2023

Allahabad High Court
Vijaypal vs State Of U.P. on 28 July, 2023
Bench: Shekhar Kumar Yadav




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:152174
 
Court No. - 71
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 19709 of 2021
 

 
Applicant :- Vijaypal
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Swayamanand Sisodiya,Rajesh Kumar Kanojia,Swetashwa Agarwal
 
Counsel for Opposite Party :- G.A.,Anil Kumar Jaiswal
 

 
Hon'ble Shekhar Kumar Yadav,J.

1. Heard learned counsel for the applicant and learned Additional Government Advocate for the State.

2. Present Anticipatory Bail Application has been filed with the prayer to grant anticipatory bail to the applicant - Vijaypal in Case Crime No. 1086 of 2020, under Sections 498-A IPC and Section 3/4 Dowry Prohibition Act, Police Station - Baraut, District - Baghpat.

3. Learned counsel for the applicant submitted that the applicant is father-in-law aged about 68 years and he is suffering from old aliment; he has no concern with the present incident. He submitted that the applicant has never demanded any dowry. F.I.R. was lodged against the applicant and other accused persons under Sections 498-A, 304-B, 506 I.P.C. and Section 3/4 D.P. Act and after investigation charge sheet was submitted under Section 498-A I.P.C. and Section 3/4 D.P. Act against the applicant including mother-in-law and brother-in-law. He submitted that in the FIR, there are general role has been assigned against the accused persons, no specific role has been assigned to the applicant. Learned counsel for the applicant claims parity with the similarly placed co-accused Smt. Suresho, mother-in-law and Kuldeep Kumar, brother-in-law of the victim, who have already been granted anticipatory bail by co-ordinate Bench of this Court vide order dated 09.02.2022 and 18.04.2022 in Criminal Misc. Anticipatory Bail Application 591 of 2022 and 2478 of 2022. He further submitted that no prima facie case is made out against the applicant. There is no chance of his fleeing away from the course of law. There is no criminal history of the applicant. Applicant undertakes that he will not misuse the liberty and will cooperate with the investigation. Applicant has apprehension of his arrest by the police any time.

4. Learned A.G.A. has opposed the prayer for anticipatory bail of the applicant. He has submitted that in view of the seriousness of the allegations made against the applicant, she is not entitled to grant of anticipatory bail. 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.

5. Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant, he is 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 applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

6. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant- Vijaypal, involved in the aforesaid case crime be released on anticipatory bail on 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:-

(i) The applicant 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.

(ii) 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.

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

(iv) The applicant shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.

(v) The applicant shall file an undertaking to the effect that he 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 applicant.

(vi) In case, the applicant misuses 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.

(vii) The applicant 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 his bail and proceed against his 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 applicant.

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

Order Date :- 28.7.2023

Krishna*

 

 

 
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