Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prashant vs State Of U.P. And 3 Others
2024 Latest Caselaw 17511 ALL

Citation : 2024 Latest Caselaw 17511 ALL
Judgement Date : 16 May, 2024

Allahabad High Court

Prashant vs State Of U.P. And 3 Others on 16 May, 2024

Author: Shekhar Kumar Yadav

Bench: Shekhar Kumar Yadav





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:88282
 
Court No. - 74
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 3842 of 2024
 

 
Applicant :- Prashant
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Ajay Pratap Singh,Lal Mani Singh
 
Counsel for Opposite Party :- G.A.,Harsh Vardhan Shastri,Ram Ashish Pandey
 

 
Hon'ble Shekhar Kumar Yadav,J.
 

1. Rejoinder affidavit has been filed today, is taken on record.

2. Heard Mr. Lal Mani Singh, learned counsel for the applicant, learned Additional Government Advocate for the State and Mr. Ram Ashish Pandey, learned counsel for the informant/victim.

3. This anticipatory bail application (under Section 438 Cr.P.C.) has been moved seeking bail in Case Crime No.16 of 2024, under Sections 363, 366, 376 IPC and Section 3/4 POCSO Act, Police Station Civil Lines, District Etawah.

4. Learned counsel for the applicant submits that applicant has been falsely implicated in the present case just to harass the applicant in fact no such incident has taken place as alleged in the impugned FIR. The applicant has never committed any offence as alleged in the impugned FIR. He further submits that the victim in her statement recorded under Sections 161 and 164 Cr.P.C., the victim has stated her age about 18 years. She has stated that she is having love affairs with the applicant prior to three years and has solemnized marriage with the applicant in a temple out of her own sweet will and now they are living together as husband and wife. As per medico legal, the age of the victim is found about 19 years. The victim has also refused for her medial examination. He further submits that as per statement of the victim recorded under Sections 161 and 164 Cr.P.C., the victim is a consenting party, therefore, no offence under Section 376 IPC is made out against the applicant. The applicant is having no previous criminal history and the applicant has apprehension of imminent arrest and in case, the applicant is released on anticipatory bail, he will not misuse the liberty and would co-operate with the trial.

5. Learned A.G.A. as well as learned counsel for the informant have vehemently opposed the prayer for anticipatory bail of the applicant.

6. Hence without expressing any opinion on the merits of the case and considering the nature of accusations and antecedents of applicant, he is directed to be enlarged on anticipatory bail as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

7. In the event of arrest, the applicant shall be released on anticipatory bail. Let the applicant-Prashant, involved in the aforesaid case crime be released on anticipatory bail till conclusion of trial on furnishing a personal bond of Rs.50,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-

(i) The applicant shall co-operate with the Investigating Officer during investigation and shall report to the Investigating Officer as and when required for the purpose of conducting investigation.

(ii) 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.

(iii) The applicant shall not leave the country during the currency of trial without prior permission from the concerned trial Court.

(iv) The applicant shall surrender his passport, if any, to the concerned Court forthwith. His passport will remain in custody of the concerned Court.

(v) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.

(vi) In case, the applicant misuses the liberty of bail, the Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.

(vii) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against his in accordance with law.

8. In default or misuse of any of the conditions, the Public Prosecutor/ Investigating Officer/ first informant-complainant is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

9. With the aforesaid observations/ directions, the application is disposed of.

Order Date :- 16.5.2024

Ajeet

 

 

 
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