Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gola Alias Niraj Prajapati vs State Of U.P. And 2 Others
2023 Latest Caselaw 8570 ALL

Citation : 2023 Latest Caselaw 8570 ALL
Judgement Date : 23 March, 2023

Allahabad High Court
Gola Alias Niraj Prajapati vs State Of U.P. And 2 Others on 23 March, 2023
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 79
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 1646 of 2023
 

 
Applicant :- Gola Alias Niraj Prajapati
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Vijay Shantam,Brijesh Kumar Prajapati
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

Heard Sri Vijay Shantam and Sri Brijesh Kumar Prajapati, learned counsel for the applicant and Sri V.K. Gupta, learned A.G.A. for the State as well as perused the record.

The present anticipatory bail application has been filed on behalf of the applicant in Crime No.357 of 2022, registered under Sections 420, 467, 468, 471, 170 I.P.C. and 66 of IT Amendment Act at Police Station- Delhi Gate, District Aligarh with a prayer to enlarge him on anticipatory bail.

Learned counsel for the applicant at the very outset has argued that the name of the applicant has come up in the statement of arrested co-accused persons Nitin, Ashish and Monu. Learned counsel has stated that the said statement is not admissible under Section 26 of Indian Evidence Act. Learned counsel has further stated that the applicant has no criminal antecedents to his credit. There is no likelihood of applicant absconding from trial. The said FIR has been lodged by the SI himself who is the arresting officer of the three co-accused persons. Learned counsel has stated that the three co-accused persons are said to be squealer who garner money from the police. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. Learned counsel for the applicant undertakes that he has co-operated in the investigation and is ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but could not dispute the fact that name of the applicant has come up in the statement of arrested co-accused persons and he has no criminal antecedents.

On due consideration to the arguments advanced by learned counsel for the applicant as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicant, the applicant is liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Gola Alias Niraj Prajapati be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal and two sureties each in the like amount to the satisfaction of the Station House Officer of the Police Station concerned/court concerned with the following conditions:-

1. that the applicant shall make himself available for interrogation by a police officer as and when required;

2. that 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 or tamper with the evidence;

3. that the applicant shall not leave India without the previous permission of the court;

4. that in case charge-sheet is submitted the applicant shall not tamper with the evidence during the trial;

5. that the applicant shall not pressurize/ intimidate the prosecution witness;

6. that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;

7. that in case of breach of any of the above conditions the court below shall have the liberty to cancel the bail.

It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.

Order Date :- 23.3.2023

Vikas

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter