Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd Ahmad @ Pappu And 2 Others vs State Of U.P.
2025 Latest Caselaw 3803 ALL

Citation : 2025 Latest Caselaw 3803 ALL
Judgement Date : 22 January, 2025

Allahabad High Court

Mohd Ahmad @ Pappu And 2 Others vs State Of U.P. on 22 January, 2025

Author: Deepak Verma
Bench: Deepak Verma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:11108
 
Court No. - 70
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 10696 of 2024
 

 
Applicant :- Mohd Ahmad @ Pappu And 2 Others
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Kumar Ashutosh Srivastava,Nagendra Bahadur Singh
 
Counsel for Opposite Party :- G.A.,Mohd. Irfan
 

 
Hon'ble Deepak Verma,J.
 

1. Heard learned counsel for the applicants, learned counsel for the informant, learned A.G.A. for the State and perused the record.

2. The instant Anticipatory Bail Application has been filed with a prayer to grant anticipatory bail to the applicants in Case Crime No. 386 of 2021, under Sections 323, 307, 504, 506 IPC, Police Station- Swar, District- Rampur, during the pendency of trial.

3. Learned counsel for the applicants submits that applicants are innocent and have been falsely implicated in the present case due to ulterior motive. Both the parties have lodged first information reports against each other. Instant first information report has been lodged through an application under Section 156(3) Cr.P.C. Allegation alleged in the first information report is false and baseless. Medical examination report is not supporting the prosecution case and all injuries are simple in nature. Parties are relatives and on account of property dispute between the parties, the instant first information has been lodged. Investigating Officer submitted final report/closure report, thereafter, on protest application moved on behalf of the informant, investigation is going on. Prima facie, no offence under alleged sections is made out. Lastly, it is submitted that the applicants are apprehensive of imminent arrest. In case, the applicants are released on anticipatory bail, they would not misuse the liberty of bail and would cooperate with the investigation.

4. Per contra, learned A.G.A. and learned counsel for the informant vehemently opposed the anticipatory bail application of the applicants and submitted that it is not a case of false implication and injured have received fire arm injury. It is admitted case that applicants' side also lodged first information report against the informant's side and there is property dispute between the parties. Prima facie, offence is made out against the applicants. Hence, applicants should not be released on anticipatory bail.

5. Considered the arguments raised by learned counsel for the parties and perused the entire record. No case is made out to allow the prayer for anticipatory bail of the applicants. Hence, the prayer for anticipatory bail, is hereby, refused.

6. However, considering the Hon'ble Apex Court judgment passed in Arnesh Kumar v. State of Bihar, (2014) 8 SCC 273, where guidelines have been given for arresting a person, which are being reproduced hereinbelow:-

"Our endeavour in this judgment is to ensure that police officers do not arrest accused unnecessarily and Magistrate do not authorize detention casually and mechanically. In order to ensure what we have observed above, we give the following direction:

All the State Governments to instruct its police officers not to automatically arrest when a case under Section 498-A of the IPC is registered but to satisfy themselves about the necessity for arrest under the parameters laid down above flowing from Section 41 Cr.P.C.;

All police officers be provided with a check list containing specified sub- clauses under Section 41(1)(b)(ii);

The police officer shall forward the check list duly filed and furnish the reasons and materials which necessitated the arrest, while forwarding/producing the accused before the Magistrate for further detention;

The Magistrate while authorizing detention of the accused shall peruse the report furnished by the police officer in terms aforesaid and only after recording its satisfaction, the Magistrate will authorize detention;

The decision not to arrest an accused, be forwarded to the Magistrate within two weeks from the date of the institution of the case with a copy to the Magistrate which may be extended by the Superintendent of police of the district for the reasons to be recorded in writing;

Notice of appearance in terms of Section 41A of Cr.PC be served on the accused within two weeks from the date of institution of the case, which may be extended by the Superintendent of Police of the District for the reasons to be recorded in writing;

Failure to comply with the directions aforesaid shall apart from rendering the police officers concerned liable for departmental action, they shall also be liable to be punished for contempt of court to be instituted before High Court having territorial jurisdiction.

Authorizing detention without recording reasons as aforesaid by the judicial Magistrate concerned shall be liable for departmental action by the appropriate High Court.

We hasten to add that the directions aforesaid shall not only apply to the cases under Section 498-A of the I.P.C. or Section 4 of the Dowry Prohibition Act, the case in hand, but also such cases where offence is punishable with imprisonment for a term which may be less than seven years or which may extend to seven years; whether with or without fine."

7. In the recent judgment in the case of MD. Asfak Alam Vs. The State of Jharkhand and another passed in Criminal Appeal No. (S) 2207 of 2023 decided on 31.07.2023, the Apex Court has reiterated the guidelines given in the case of Arnesh Kumar (supra).

8. Taking into account the totality of the fact and circumstances of the case and the in the light of the ratio laid down in the case of Arnesh Kumar (supra) and reiterated in the case of MD. Asfak Alam (supra), the freedom of the applicants are protected, provided if the I.O. of the case gives notice to them as provided under Sections 41 and 41(A) of Cr.P.C. and summon the applicants in this case, applicants are obliged to render their fullest cooperation in the investigation.

9. It is made clear that if some credible material is brought on record during investigation against the applicants, then only the I.O. of the case after recording its reason may affect the arrest of the applicants, strictly adhering to the guidelines provided in the case of Arnesh Kumar (supra) and MD. Asfak Alam (supra).

10. With the aforesaid observations, the instant anticipatory bail application stands disposed off.

Order Date :- 22.1.2025

Aditya

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter