Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarita vs State Of U.P. And Another
2024 Latest Caselaw 15705 ALL

Citation : 2024 Latest Caselaw 15705 ALL
Judgement Date : 6 May, 2024

Allahabad High Court

Sarita vs State Of U.P. And Another on 6 May, 2024

Author: Krishan Pahal

Bench: Krishan Pahal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:80900
 

 
Court No. - 76
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4522 of 2024
 

 
Applicant :- Sarita
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Prasoon Tomar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.
 

1. List has been revised.

2. Heard Sri Prasoon Tomar, learned counsel for the applicant, Sri Avesh Mishra, learned counsel for the informant and Sri V.K.S. Parmar, 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 applicant in Compliant Case No.2538 of 2019, registered under Sections 498-A, 147, 323, 324, 307, 506 I.P.C., at Police Station- Mahila Thana, District- Bijnor with a prayer to enlarge her on anticipatory bail.

4. Learned counsel for the applicant has submitted the applicant has been falsely implicated in this case. Learned counsel has further stated that co-accused persons Mamraj Singh and Sarita have already been granted anticipatory bail by this Court vide order dated 4.4.2024 passed in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No.3101 of 2024. There is no criminal antecedent of the applicant. Therefore, the present applicant is also entitled for anticipatory bail on the ground of parity. Learned counsel for the applicant undertakes that she will cooperate in the trial failing which the State can move appropriate application for cancellation of the anticipatory bail.

5. The prayer for anticipatory bail has been vehemently opposed by learned A.G.A. However, the aforesaid factual aspect of the parity to the co-accused has not been disputed by him.

6. Considering the facts and circumstances of the case, submissions made by learned counsel for the parties, the evidence on record, pending trial and in light of the judgement passed by this Court in Nanha S/o Nabhan Kha vs. State of U.P., 1993 Crl.L.J. 938 and the judgement passed by the Supreme Court in Paras Ram Vishnoi vs. The Director, Central Bureau of Investigation, MANU/SCOR/22410/2021 coupled with the judgment of Supreme Court passed in Satender Kumar Antil vs. Central Bureau of Investigation and another reported in 2022 SCC OnLine SC 825, without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for anticipatory bail. The anticipatory bail application is allowed on the ground of parity.

7. In view of the above, the anticipatory bail application of the applicant is allowed. Let the accused-applicant- Sarita 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 applicant shall make herself available for interrogation by a police officer as and when required;

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

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

(iv). that the applicant shall not pressurize/ intimidate the prosecution witness;

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

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

8. 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 :- 6.5.2024

Vikas

(Justice Krishan Pahal)

 

 

 
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