Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Pal vs State Of U.P.
2024 Latest Caselaw 18764 ALL

Citation : 2024 Latest Caselaw 18764 ALL
Judgement Date : 23 May, 2024

Allahabad High Court

Vijay Pal vs State Of U.P. on 23 May, 2024

Author: Saurabh Shyam Shamshery

Bench: Saurabh Shyam Shamshery





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:93799
 
Court No. - 65
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 51182 of 2021
 

 
Applicant :- Vijay Pal
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Dileep Kumar Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saurabh Shyam Shamshery,J.
 

1. Applicant has approached this Court seeking enlargement on bail in Case Crime No.204 of 2021, under Sections 498-A, 304-B of I.P.C, and 3/4 Dowry Prohibition Act,Police Station-Makahanpur, District-Firozabad.

2. This application is pending before this Court for the last three years. Sri Dileep Kumar Yadav, learned counsel for the applicant is not present.

3. In administration of justice Advocates have a vital role to play that not only they have to represent their respective clients but being an "Officer of Court" they have to be fair towards Court and to provide their valuable assistance.

4. However often Court finds that learned counsel are not appearing to press bail application probably on a ground that they have no instructions or change of Bench, but, once they have filed a Vakalatnama which imposes a solemn duty to appear and assist the Court, they have legal and moral obligation to appear before Court to place their case, irrespective of fact that they are properly briefed or not. Sanctity of a Vakalatnama is also been described by Superior Court in a very recent judgment of Bar of Indian lawyers through it's President Jasbir Singh Malik Vs D.K. Gandhi PS National Institute of Communicable Diseases and Anr. and connected matters 2024 INSC 410 (Decided on May 14, 2024) (Para 40).

5. In this regard an observation made by Supreme Court in Rafiq and Anr. Vs Munshi Lal and Anr. (1981) 2 SCC 788 and Secretary, Department of Horticulture, Chandigarh and Anr. Vs Raghu Raj (2008) 13 SCC 395, would also be relevant that an Advocate has to appear and argue the case as and when it is called out for hearing and failure to do so would not only discourage clients but also discourteous to the Court and it must be severely discountenanced.

6. Sri D.P.S. Chauhan, learned A.G.A appearing for State, submits that applicant, who is in jail since 28.7.2021, is facing trial for offence of dowry death. However, present status of trial is not on record.

7. In aforesaid circumstances, taking note of evidence against applicant and that present status of trial is not on record and also that applicant is in jail since 28.7.2021, therefore, even in absence of counsel for applicant, in the interest of justice, this application is disposed of with observation that in case trial is not concluded or substantially progressed till date, applicant will have liberty to approach this Court or Trial Court concerned, as advised, afresh alongwith status of trial after reasonable period. Meanwhile, Trial Court shall take all endeavour to expedite the trial.

8. A copy of this order be communicated to applicant through Jail Superintendent concerned.

9. Registrar (Compliance) to take steps.

Order Date :- 23.5.2024

SB

 

 

 
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