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

ABA/771/2023
2023 Latest Caselaw 2786 UK

Citation : 2023 Latest Caselaw 2786 UK
Judgement Date : 20 September, 2023

Uttarakhand High Court
ABA/771/2023 on 20 September, 2023
                  Office Notes,
               reports, orders or
SL.             proceedings or
        Date                                     COURT'S OR JUDGES'S ORDERS
No               directions and
               Registrar's order
                with Signatures
      20.09.                        ABA No.771 of 2023
      2023                          Hon'ble Alok Kumar Verma, J.

Apprehending his arrest, applicant- accused Prashant Sharma has filed the present Application under Section 438 of the Code of Criminal Procedure, 1973 for grant of Anticipatory Bail under Sections 420, 465, 466, 468, 471, 474, 511, 120B and 34 of the Indian Penal Code, 1860 in connection with the Case Crime No. 32 of 2017 registered at police station Pant Nagar, District Udham Singh Nagar.

2. Heard Mr. Lalit Sharma, learned counsel for the applicant and Mr. M.K. Chand, learned A.G.A. for the State.

3. Mr. Lalit Sharma, Advocate, contended that the applicant was not arrested during the course of the investigation. Charge- sheet has already been filed, therefore, there is no need of custodial interrogation of the applicant. He has relied upon a judgment of the Hon'ble Supreme Court, passed in "Mahdoom Bava vs. Central Bureau of Investigation", 2023 AIR (SC) 1570. He has further submitted that a co-accused Satnam Singh has been granted interim anticipatory bail by the coordinate Bench on 01.09.2023.

4. Learned counsel for the State, on instruction, submits that custodial interrogation of the applicant is not needed. However, he has sought three weeks' time to file objection to the Anticipatory Bail Application.

5. List on 18.10.2023 for hearing on the Anticipatory Bail Application.

6. In the facts and circumstances of the case, the applicant- Prashant Sharma is directed to be released on Interim Anticipatory Bail, in the event of his arrest on furnishing his personal bond of Rs. 30,000/- and two reliable sureties, each in the like amount on the following conditions:-

i) Applicant shall attend the Trial court regularly and he will not seek any unnecessary adjournment;

ii) Applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of this case.

iii) Applicant shall not leave the country without the previous permission of this Court.

(Alok Kumar Verma, J.) 20.09.2023

Pant

 
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