Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeraj And 2 Others vs State Of U.P. And Another
2023 Latest Caselaw 14707 ALL

Citation : 2023 Latest Caselaw 14707 ALL
Judgement Date : 10 May, 2023

Allahabad High Court
Neeraj And 2 Others vs State Of U.P. And Another on 10 May, 2023
Bench: Krishan Pahal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Neutral Citation No. - 2023:AHC:101064
 
Court No. - 83
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4985 of 2023
 

 
Applicant :- Neeraj And 2 Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Rajesh Kumar Sharma,Abhas Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Supplementary affidavit filed today is taken on record.

3. Heard Sri Rajesh Kumar Sharma, learned counsel for the applicants and Sri Yogesh Mishra, learned A.G.A. for the State as well as perused the record.

4. The present anticipatory bail application has been filed on behalf of the applicants in Case Crime No.114 of 2023, under Sections 147, 148, 149, 323 and 308 IPC at Police Station- Pilakhuwa, District Hapur with a prayer to enlarge them on anticipatory bail.

5. As per prosecution story, the applicants and other co-accused persons, namely, Dulichand, Sonu and Narendra, are stated to have assaulted the informant and other persons on 08.03.2023 at about 3:30 PM.

6. Learned counsel for the applicants has stated that the applicants have been falsely implicated in the present case. The FIR No.108 of 2023 was instituted on 09.03.2023 by the applicants regarding the same incident. The present FIR is a counterblast to the FIR lodged by the applicants and has been instituted after a delay of three days. There is no explanation of the said delay. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. The circumstances which, as per counsel, led to the false implication of the applicants have also been touched upon at length. There are no criminal antecedents of the applicants. The applicants have apprehension of their arrest. Learned counsel for the applicants undertakes that they have co-operated in the investigation and are ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

7. Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicants.

8. On due consideration to the arguments advanced by learned counsel for the applicants as well as learned A.G.A. and considering the nature of accusations and antecedents of the applicants, the applicants are 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 applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

9. In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants-Neeraj, Bablu and Nain Singhbe released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-

(i). that the applicants shall make themselves available for interrogation by a police officer as and when required;

(ii). that the applicants 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence;

(iii). that the applicants shall not leave India without the previous permission of the court;

(iv). that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;

(v). that the applicants shall not pressurize/ intimidate the prosecution witness;

(vi). that the applicants shall appear before the trial court on each date fixed unless personal presence is exempted;

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

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

(Krishan Pahal, J.)

Order Date :- 10.5.2023

Ravi Kant

 

 

 
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