Citation : 2023 Latest Caselaw 6978 ALL
Judgement Date : 3 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- APPLICATION U/S 482 No. - 2342 of 2023 Applicant :- Ratan Chandra Dwivedi Opposite Party :- State Of U.P. Thru. Addl. Chief Secy. Lko Counsel for Applicant :- Shailendra Singh Rajawat Counsel for Opposite Party :- G.A. Hon'ble Shamim Ahmed,J.
Heard Sri Shailendra Singh Rajawat, learned counsel for the applicant, Sri Diwakar Singh, learned Additional Government Advocate for the State and perused the record.
This application under Section 482 Cr.P.C. has been filed by the applicant for directing the learned court below to permit the petitioner to file two surety bonds for all the 40 criminal cases as mentioned in paragraph 11 to the petition and direct the court below having jurisdiction to accept the same against all the cases and not to insist the petitioner to file separate surety bonds in each and every case.
It has been submitted by the learned counsel for the applicant that the applicant has been falsely implicated in 40 criminal cases and has been granted bail by the learned courts below, the details of cases are as under:-
1. Case Crime No.29/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
2. Case Crime No.65/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
3. Case Crime No.40/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
4. Case Crime No.41/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
5. Case Crime No.82/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
6. Case Crime No.84/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
7. Case Crime No.33/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
8. Case Crime No.34/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
9. Case Crime No.79/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
10. Case Crime No.71/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
11. Case Crime No.78/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
12. Case Crime No.38/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
13. Case Crime No.62/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
14. Case Crime No.73/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
15. Case Crime No.27/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
16. Case Crime No.32/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
17. Case Crime No.28/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
18. Case Crime No.35/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
19. Case Crime No.39/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
20. Case Crime No.31/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
21. Case Crime No.66/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
22. Case Crime No.70/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
23. Case Crime No.63/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
24. Case Crime No.30/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
25. Case Crime No.72/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
26. Case Crime No.64/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
27. Case Crime No.69/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
28. Case Crime No.844/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
29. Case Crime No.857/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
30. Case Crime No.859/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
31. Case Crime No.792/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
32. Case Crime No.858/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
33. Case Crime No.843/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
34. Case Crime No.874/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
35. Case Crime No.837/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
36. Case Crime No.845/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
37. Case Crime No.809/2020, under Section 409,420,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
38. Case Crime No.762/2020, under Section 409,420,323,504 I.P.C., Police Station Gomti Nagar, District Lucknow.
39. Case Crime No.76/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
40. Case Crime No.80/2022, under Section 409,420 I.P.C., Police Station Gomti Nagar, District Lucknow.
It has been submitted by the learned counsel for the applicant that the applicant belongs to a very poor family so he is unable to manage 80 persons for surety before the learned trial court.
The Hon'ble Supreme Court in special leave to appeal Criminal No.8914- 8915 of 2018 Hani Nishad alias Mohd. Imran alias Viccky vs. State of U.P. and Others had directed that the applicant who was an accused in 31 cases be released on bail taking one personal bond and two sureties.
A prayer has been made by the learned counsel for the petitioner that the applicant be also given the benefit of judgment rendered by the Hon'ble Supreme Court in the case of Hani Nishad (supra).
This petition is disposed of with the direction to the learned trial court to accept one personal bond and two sureties to its satisfaction in one criminal case against the applicant and such personal bond and sureties shall hold good in all the other thirty nine cases in which the applicant has been granted bail.
The application is, accordingly, disposed of.
Order Date :- 3.3.2023
kkv/
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!