Citation : 2025 Latest Caselaw 8634 ALL
Judgement Date : 5 April, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:49185 Court No. - 69 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 6211 of 2024 Applicant :- Bhupendra Alias Bhondu And 5 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Sikandar Khan Counsel for Opposite Party :- G.A. Hon'ble Vivek Varma,J.
1. Heard learned counsel for the applicants and Sri V.P. Tripathi, learned AGA for the State, and perused the material available on record.
2. The applicants were granted interim anticipatory bail vide order dated 09.07.2024 passed by the co-ordinate Bench of this Court. The order is quoted herein below:
"1. The present Anticipatory Bail Application has been filed with the prayer to grant anticipatory bail to the applicant - Bhupendra Alias Bhondu, Suarav alias Satendra, Sumit alias Gajendra, Ramu alias Ramautar, Santosh Kumar and Surendra alias Neetu in Case Crime No. 284 of 2020 under Sections 147, 148, 308, 323, 336, 352, 427, 452, 504, 506, 324, 325 I.P.C. and 7 Criminal Law Amendment Act, Police Station - Aurangabad, District - Bulandshahr.
2. Heard learned counsel for the applicants as well as learned AGA and perused the material available on record.
3. It is submitted by learned counsel for the applicants that charge sheet has been submitted in the case, however, till date no summoning order was served on the applicants and now the bailable warrant has been issued against the applicants. Learned counsel for the applicants further submits that once summoning order itself has not been served on the applicants, as has been stated in paragraph no. 18 of the affidavit, non-bailable warrant could not have been issued against the applicants. It is further submitted by learned counsel for the applicants that the applicants are innocent and have no concern with the present matter. Allegations levelled against the applicants are false. It is further argued that applicants' case is squarely covered under Section 438 Cr.P.C. No prima facie case is made out against the applicants. If the applicants are enlarged on anticipatory bail, they will not misuse the liberty and cooperate with the investigation. The applicants have apprehension of their arrest by the police any time.
4. Learned A.G.A. for the State prays for and is granted ten days' time to file affidavit as to the date when the summons have been served on the applicants.
5. List this case on 23.7.2024 in top ten cases.
6. As an interim protection, till the next date fixed for final hearing on this application, the applicants are granted interim anticipatory bail in the aforesaid case crime number. In the event of arrest of the applicants, they shall be released on anticipatory bail on their furnishing a personal bond of Rs.25,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned with the following conditions:-
(i) The applicants shall make themselves available for interrogation by a police office as and when required.
(ii) 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/her from disclosing such facts to the Court or to any police office.
(iii) The applicants shall not leave India without the previous permission of the Court concerned.
(iv) In the event, the applicant changes residential address, the applicant shall inform the court concerned/Investigating Officer about new residential address in writing.
7. In case of default of any of the conditions, the Investigating Officer shall be at liberty to file appropriate application for cancellation of interim protection granted to the applicants."
3. Learned counsel for the applicants submits that thirty-four named accused including the applicants and dozen of unknown persons are alleged to have assaulted five persons. As per the medical report of all the injured, the injuries sustained by them were found simple in nature except injury no. 1 of Yatindra which was a fracture of ulna bone of right forearm. It is contended that the injuries were on non-vital part of the body. The nature of injuries shows that the applicants had no intent to murder the injured persons.
4. Learned counsel for the applicants further contends that pursuant to the order dated 09.07.2024 the applicants have furnished bail bonds. They are appearing on the dates fixed. The applicants have not violated any conditions nor have misused the liberty of interim anticipatory bail. He further contends that the maximum sentence provided for the alleged offences is upto seven years. He submits that in view of the judgment of Hon'ble Supreme Court in the case of Satender Kumar Antil Vs. Central Bureau of Investigation and another, (2021) 10 SCC 773, the applicants are entitled to be enlarged on anticipatory bail. The applicants have no criminal antecedents. In case the applicants are released on anticipatory bail, they will not misuse the said liberty.
5. Learned A.G.A. for the State could not dispute the fact that the offences against the applicants are punishable upto seven years. He does not dispute the law laid down by Hon'ble Supreme Court in the case of Satender Kumar Antil (supra).
6. The Supreme Court in the case of Satender Kumar Antil (supra) has laid down the guidelines with regard to enlargement of an accused on bail. The guidelines provided category/type of offences. One of the categories being Category-A is offences punishable with imprisonment of seven years or less. The Supreme Court in paragraph-3 of the aforesaid judgment has laid down the guidelines that after filing of the charge sheet/cognizance ordinarily the summons are required to be issued permitting the appearance of the accused through lawyer and the bail applications of the accused persons on appearance are to be decided without the accused being taken into custody or by granting interim bail. A perusal of the aforesaid guidelines would demonstrate that the liberty of an individual has been recognized by the Hon'ble Supreme Court in the aforesaid judgment in terms of Article 21 of the Constitution of India.
7. It is further to be noted that as per Section 41 of the Code of Criminal Procedure also, during investigation the liberty of an individual is protected in respect of an offence where the maximum punishment provided is upto seven years.
8. It is not the case of the opposite party that the applicants were arrested for the alleged offences during investigation and it is also not the case of the opposite party that the applicants had not co-operated in the investigation. Once no apprehension has been raised with regard to the conduct of the applicants and the applicants have been charge-sheeted and summoned in respect of offence in which punishment provided is upto seven years, then in view of the judgment of the Supreme Court in Satender Kumar Antil (supra) the liberty of the individual is required to be protected.
9. It is not shown by learned AGA that the nature and gravity of allegations are such that the same would disentitle the applicants for relief of anticipatory bail. No material, facts, circumstances or concern been shown by learned AGA for the State that the accused may tamper with the evidence or witnesses or accused are of such character that their mere presence at large would intimidate the witnesses or that accused will use their liberty to subvert justice or tamper with the evidence.
10. It is settled principle of law that the object of bail is to secure the attendance of the accused. No material particulars or circumstances suggestive of the applicants fleeing from justice or thwarting the course of justice or creating other troubles in the shape of repeating offences or intimidating witnesses and the like have been shown by learned AGA for the State.
11. Having regard to the submissions made by counsel for the applicants, considering the nature of accusations, antecedents of the applicant and the fact that the injuries sustained by the injured were found simple in nature and were on non-vital part of the body, the applicants had cooperated in the investigation, charge-sheet has been submitted against the applicants, the applicants have not violated any conditions nor have misused the liberty of interim anticipatory bail, no custodial interrogation is required, and the applicants have been summoned by the concerned court, the offences against the applicants are punishable up to seven years and adhering to the guidelines provided in the judgment of the Supreme Court in Satender Kumar Antil (supra), without commenting on merits of the case, I am of the opinion that the applicants are entitled to be enlarged on anticipatory bail.
12. In the event of arrest, the applicants- Bhupendra alias Bhondu, Saurav alias Satendra, Sumit alias Gajendra, Ramu alias Ramautar, Santosh Kumar and Surendra alias Neetu, involved in the aforesaid case, be released on anticipatory bail during pendency of trial, on furnishing a fresh personal bond of Rs. 50,000/- with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
(i) the applicants shall make themselves available on each date fixed in the matter by the court concerned;
(ii) 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 from disclosing such facts to the Court;
(iii) the applicants shall not leave India without the previous permission of the Court and if they have passport the same shall be deposited by them before the concerned court.
13. In default of any of the conditions, the court concerned is at liberty to pass appropriate orders for enforcing and compelling the same.
14. The application stands disposed of.
Order Date :- 5.4.2025
SKT/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!