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

Sachin And Another vs State Of U.P. And Another
2024 Latest Caselaw 17040 ALL

Citation : 2024 Latest Caselaw 17040 ALL
Judgement Date : 14 May, 2024

Allahabad High Court

Sachin And Another vs State Of U.P. And Another on 14 May, 2024

Author: Krishan Pahal

Bench: Krishan Pahal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:86483
 
Court No. - 76
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4502 of 2024
 

 
Applicant :- Sachin And Another
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sushil Dubey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.
 

1. List has been revised.

2. Heard Sri Sushil Dubey, learned counsel for the applicants and Sri Rajneesh Kumar Tripathi, learned counsel for the informant as well as Sri V.K.S. Parmar, learned A.G.A. for the State and also perused the material available on record.

3. The present anticipatory bail application has been filed on behalf of the applicants in Criminal Case No.6622 of 2022 arising out of F.I.R./Case Crime No. 608 of 2021, under Sections 420, 406, 504 of IPC, Police Station - Gulavati, District - Bulandshahar, with a prayer to enlarge them on anticipatory bail.

4. As per prosecution story, the applicants along with two other co-accused persons are stated to have usurped an amount of Rs.8,15,000/- of the informant on the pretext that he shall accorded a job in Indian Army.

5. Learned counsel for the applicants has stated that they are maliciously being prosecuted in the present case due to ulterior motive and have apprehension of their arrest. They have nothing to do with the said offence as alleged by the prosecution. It is further stated that an amount of Rs.15,000/- is stated to have been transferred to the account of co-accused Suresh Malik and the rest of the amount is stated to have been given in cash. There is no proof of taking the amount in cash against any accused person.

6. 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. It is further submitted that the applicants have no criminal history. In case, the anticipatory bail application of the applicants is allowed, they will not misuse the liberty and shall cooperate with trial.

7. On the other hand, learned counsel for the informant as well as learned A.G.A. have vehemently opposed the prayer for grant of anticipatory bail but unable to dispute the submissions raised by the learned counsel for the applicants and also the fact that the applicants have no criminal history.

8. Considering the arguments advanced by the learned counsel for the parties, nature of accusations and antecedents of the applicants, the applicants are liable to be enlarged on anticipatory bail in view of the law laid down by the 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 Supreme Court.

9. Without expressing any opinion upon ultimate merits of the case either ways which may adversely affect the trial of the case, the anticipatory bail application of the applicants is allowed.

10. In the event of arrest of the applicants, Sachin and Jitendra Singh, involved in the aforesaid case crime number, shall be released on anticipatory bail till the conclusion of trial on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the Presiding Officer/Court Concerned, with the conditions that:-

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 him 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 previous permission of the court;

iv. that 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 are exempted;

11. In case of breach of any of the above conditions, the court concerned shall have the liberty to cancel the bail granted to the applicants.

12. It is made clear that observations made in granting anticipatory bail to the applicants shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses.

Order Date:- 14.5.2024

Siddhant

(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