Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ritesh And Another vs State Of U.P. And Another
2023 Latest Caselaw 25002 ALL

Citation : 2023 Latest Caselaw 25002 ALL
Judgement Date : 15 September, 2023

Allahabad High Court
Ritesh And Another vs State Of U.P. And Another on 15 September, 2023
Bench: Krishan Pahal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:178916
 
Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 10422 of 2023
 

 
Applicant :- Ritesh And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Vijay Singh Sengar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Heard Sri Vijay Singh Sengar, learned counsel for the applicants and Sri Deepak Kumar Singh, learned A.G.A. for the State as well as perused the record.

3. The present anticipatory bail application has been filed on behalf of the applicants in Complaint Case No.28 of 2018 (Smt. Rajwati vs. Ritesh and Others), registered under Sections 323, 324, 392, 504 and 506 IPC at Police Station- Gohan, District Jalaun with a prayer to enlarge them on anticipatory bail.

4. As per prosecution story, the applicants alongwith co-accused persons are stated to have barged into the house of the informant and are stated to have torn off her clothes and one of the co-accused person Sughar Singh is stated to have assaulted her with an axe and all the persons are stated to have committed gang rape with her besides causing injuries to her. There are allegations against applicant no.1- Ritesh of having taken away her Mangalsutra.

5. Learned counsel for the applicants has stated that the applicants have been falsely implicated in the present case. The complaint case has been filed after a delay of about 18 days and there is no explanation of the said delay caused. The injury reports were found simple in nature and in the complaint case, learned Trial Judge has summoned the applicants and other co-accused persons under Sections 323, 324, 392, 504 and 506 I.P.C. only and has not found any of the co-accused persons guilty under Section 376D I.P.C. Learned counsel has further stated that even no role of assault has been assigned to either of the applicants. 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.

6. 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.

7. 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.

8. In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants- Ritesh and Shivam @ Kallu be released forthwith in the aforesaid complaint case (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 concerned shall have the liberty to cancel the bail.

9. 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 :- 15.9.2023

Ravi Kant

(Krishan Pahal, J.)

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter