Allahabad High Court
Sanjay Singh Chouhan @ Sanjay Dhaba vs State Of U.P. on 25 August, 2025
Author: Sanjay Kumar Singh
Bench: Sanjay Kumar Singh
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:147623 HIGH COURT OF JUDICATURE AT ALLAHABAD CRIMINAL MISC. BAIL APPLICATION No. - 10579 of 2025 Court No. - 67 HON'BLE SANJAY KUMAR SINGH, J.
Heard learned counsel for the applicant, learned Additional Government Advocate representing the State and perused the record of the case.
By means of this application, applicant Sanjay Singh Chouhan @ Sanjay Dhaba, who is involved in Case Crime No. 112 of 2024, under Section 3(1) of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986, Police Station Gujaini, District Kanpur Nagar seeks enlargement on bail during pendency of trial.
Brief facts of the case, which are required to be stated are that on the basis of four criminal cases against the applicant, mentioned in the gang-chart, proceedings under the provisions of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986 were initiated against him. Accordingly, a First Information Report was lodged on 18.04.2024 against the applicant at Case Crime No. 0112 of 2024, for the offence under Section 3(1) of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986 at Police Station Gujaini, District Kanpur Nagar.
It is argued by learned counsel for the applicant that according to the gang chart, the applicant is said to have involved in four criminal cases, in which he has already been enlarged on bail, copy of bail order has been brought on record as Annexure No. 3 to the bail application. It is next submitted that apart from the cases shown in the gang-chart, applicant is said to have been involved in as many as 51 other criminal cases in which he has been granted bail. It is further argued that the applicant has falsely been implicated in the present case due to ulterior motive. He is neither gang leader nor member of any gang. There is no prospect of trial of the present case being concluded in near future due to heavy dockets. The applicant is languishing in jail since 17.09.2023 and is entitled to be released on bail. Lastly, it is submitted that in case the applicant is released on bail, he will not misuse the liberty of bail.
Per contra, learned Additional Government Advocate for the State opposed the prayer for bail of the applicant by contending that applicant is running a gang. It is next pointed out that the applicant has a long criminal history and apart from this case, he is involved in as many as 55 other criminal cases, which are as under:
1.Case Crime No. 209 of 2007, U/s 452, 323, 504, 506 I.P.C., Nawabganj, Kanpur Nagar
2.Case Crime No. 229 of 2007, U/s 4/25 Arms Act, Nawabganj, Kanpur Nagar
3.Case Crime No. 247 of 2007, U/s 110G Cr.P.C., Nawabganj, Kanpur Nagar
4.Case Crime No. 80 of 2008, U/s 21/22 NDPS Act, Nawabganj, Kanpur Nagar
5.Case Crime No. 103 of 2008, U/s 110G Cr.P.C., Nawabganj, Kanpur Nagar
6.Case Crime No. 279 of 2008, U/s 21/22 NDPS Act, Nawabganj, Kanpur Nagar
7.Case Crime No. 827 of 2008, U/s 21/22 NDPS Act, Kalyanpur, Kanpur Nagar
8.Case Crime No. 1150 of 2008, U/s 380/457 IPC, Kalyanpur, Kanpur Nagar
9.Case Crime No. 94 of 2009, U/s 110G Cr.P.C., Nawabganj, Kanpur Nagar
10.Case Crime No. 41 of 2009, U/s 457, 380, 504, 506 IPC, Kalyanpur, Kanpur Nagar
11.Case Crime No. 882 of 2009, U/s 392 IPC, Kalyanpur, Kanpur Nagar
12.Case Crime No. 1083 of 2009, U/s 3(1) Gangster Act, Kalyanpur, Kanpur Nagar
13.Case Crime No. 54 of 2009, U/s 380/411 IPC, Kalyanpur, Kanpur Nagar
14.Case Crime No. 404 of 2009, U/s 380/411 IPC, Kalyanpur, Kanpur Nagar
15.Case Crime No. 563 of 2009, U/s 380/411 IPC, Kalyanpur, Kanpur Nagar
16.Case Crime No. 628 of 2009, U/s 380/457 IPC, Kalyanpur, Kanpur Nagar
17.Case Crime No. 647 of 2009, U/s 380/411 IPC, Kalyanpur, Kanpur Nagar
18.Case Crime No. 658 of 2009, U/s 380/411/457 IPC, Kalyanpur, Kanpur Nagar
19.Case Crime No. 888 of 2009, U/s 399/401/41/411 IPC, Kalyanpur, Kanpur Nagar
20.Case Crime No. 895 of 2009, U/s 3/25 Arms Act, Kalyanpur, Kanpur Nagar
21.Case Crime No. 186 of 2011, U/s 4/25 Arms Act, Nawabganj, Kanpur Nagar
22.Case Crime No. 290 of 2011, U/s 41, 411, 420, 467, 468 I.P.C., Kakadev, Kanpur Nagar
23.Case Crime No. 294 of 2011, U/s 41/109 I.P.C., Kakadev, Kanpur Nagar
24.Case Crime No. 1286 of 2011, U/s 379/411 IPC, Kalyanpur, Kanpur Nagar
25.Case Crime No. 338 of 2011, U/s 379 IPC, Kakadev, Kanpur Nagar
26.Case Crime No. 381 of 2011, U/s 3(1) Gangster Act, Kakadev, Kanpur Nagar
27.Case Crime No. 58 of 2012, U/s 110G Cr.P.C., Nawabganj, Kanpur Nagar
28.Case Crime No. 73 of 2013, U/s 323, 504 IPC & 3(1)10 SC/ST Act, Nawabganj, Kanpur Nagar
29.Case Crime No. 141 of 2013, U/s 18/20 NDPS Act, Nawabganj, Kanpur Nagar
30.Case Crime No. 129 of 2013, U/s 110G Cr.P.C., Nawabganj, Kanpur Nagar
31.Case Crime No. 17 of 2014, U/s 18/20 NDPS Act, Nawabganj, Kanpur Nagar
32.Case Crime No. 29 of 2014, U/s 379/411 IPC, Bithoor, Kanpur Nagar
33.Case Crime No. 59 of 2015, U/s 392/411 IPC, Fazalganj, Kanpur Nagar
34.Case Crime No. 195 of 2015, U/s 3/25 Arms Act Nawabganj, Kanpur Nagar
35.Case Crime No. 320 of 2015, U/s 3(1) Gangster Act, Nawabganj, Kanpur Nagar
36.Case Crime No. 322 of 2015, U/s 332/506 IPC, Kotwali, Kanpur Nagar
37.Case Crime No. 231 of 2016, U/s 504/506 IPC, Nawabganj, Kanpur Nagar
38.Case Crime No. 248 of 2016, U/s 110G Cr.P.C., Nawabganj, Kanpur Nagar
39.Case Crime No. 249 of 2016, U/s UP Gunda Act, Nawabganj, Kanpur Nagar
40.Case Crime No. 94 of 2016, U/s 3/25 Arms Act, Swaroop Nagar, Kanpur Nagar
41.Case Crime No. 543 of 2017, U/s 364A/411 IPC, Panki, Kanpur Nagar
42.Case Crime No. 545 of 2017, U/s 3/25 Arms Act, Panki, Kanpur Nagar
43.Case Crime No. 1133 of 2018, U/s 323/354 IPC 7/8 POCSO Act, Kalyanpur, Kanpur Nagar
44.Case Crime No. 1336 of 2018, U/s 323/342/376D/504/506 IPC 3(2)5 SC/ST Act, Kalyanpur, Kanpur Nagar
45.Case Crime No. 79 of 2018, U/s 3(1) Gangster Act, Panki, Kanpur Nagar
46.Case Crime No. 250 of 2021, U/s 392/411 IPC, Nawabganj, Kanpur Nagar
47.Case Crime No. 61 of 2022, U/s 392/411 IPC, Nawabganj, Kanpur Nagar
48.Case Crime No. 62 of 2022, U/s 307/504 IPC, Nawabganj, Kanpur Nagar
49.Case Crime No. 63 of 2022, U/s 3/25 Arms Act, Nawabganj, Kanpur Nagar
50.Case Crime No. 94 of 2023, U/s 392 I.P.C., Fajalganj, Kanpur Nagar
51.Case Crime No. 215 of 2023, U/s 392, 411,413 I.P.C., Gujaini, Kanpur Nagar
52.Case Crime No. 230 of 2023, U/s 392, 411,413 I.P.C., Gujaini, Kanpur Nagar
53.Case Crime No. 246 of 2023, U/s 392, 411,413 I.P.C., Gujaini, Kanpur Nagar
54.Case Crime No. 394 of 2023, U/s 392, 411 I.P.C., Kalyanpur, Kanpur Nagar
55.Case Crime No. 428 of 2023, U/s 392, 411, 413 I.P.C., Kalyanpur, Kanpur Nagar It is further pointed out that in Annexure No. 4, filed in support of this bail application, the applicant has only annexed bail orders of 31 criminal cases. The details of the remaining cases i.e. 24 criminal cases have not been annexed in the instant bail application.
Having heard learned counsel for the parties and examined the matter in its entirety, I find that apart from the present case, the applicant has a long criminal history of 55 other criminal cases as noted above.
In Ash Mohammad Vs. Shiv Raj Singh alias Lalla Babu and another, (2012) 9 SCC 446, Hon'ble Supreme Court, held as under:
"We may usefully state that when the citizens are scared to lead a peaceful life and this kind of offences usher in an impediment in establishment of orderly society, the duty of the court becomes more pronounced and the burden is heavy. There should have been proper analysis of the criminal antecedents. Needless to say, imposition of conditions is subsequent to the order admitting an accused to bail. The question should be posed whether the accused deserves to be enlarged on bail or not and only thereafter issue of imposing conditions would arise. We do not deny for a moment that period of custody is a relevant factor but simultaneously the totality of circumstances and the criminal antecedents are also to be weighed."
Hon'ble Apex Court in the case of Neeru Yadav Vs. State of U.P. (2016) 15 SCC 422, after referring a catena of judgement of Hon'ble Supreme Court on the consideration of factors for grant of bail, held as under:
"This being the position of law, it is clear as cloudless sky that the High Court has totally ignored the criminal antecedent of the accused. What has weighed with the High Court is the doctrine of parity. A history sheeter involved in the nature of crimes which we have reproduced herein above, are not minor offences so that he is not to be retained in custody, but the crimes are of heinous nature and such crimes, by no stretch of imagination can be regarded as jejune. Such cases do create a thunder and lightening having the effect potentiality of torrential rain in an analytical mind. The law expects the judiciary to be alert while admitting these kind of accused persons to be at large and, therefore, the emphasis is on exercise of discretion judiciously and not in a whimsical manner."
The aforesaid judgement has further been followed by the Apex Court in the case of Sudha Singh Vs. State of U.P. and another, (2021) 4 SCC 781. The fact in Sudha Singh?s case was that F.I.R. under Section 3(1) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 was registered against the accused Arun Yadav, in which as per gang chart, 16 cases were shown against him. The High Court granted bail vide order dated 08.05.2020 considering the fact that out of 16 cases, in 03 cases accused had been acquitted, in 08 cases accused had been granted bail, 04 cases ended in favour of the accused and in 01 case no F.I.R. was lodged against him. The said order dated 08.05.2020 granting bail to the accused Arun Yadav was challenged by Sudha Singh who is wife of the deceased, namely, Rajnarain Singh, who has been allegedly murdered by the accused. The Apex Court vide order dated 23.04.2021 allowed the appeal and set aside the order granting bail to the accused. The relevant observations made by the Hon?ble Apex Court in para no. 7 are quoted herein below :
?7. We find in this case that the High Court has overlooked several aspects, such as the potential threat to witnesses, forcing the trial court to grant protection. It is needless to point out that in cases of this nature, it is important that courts do not enlarge an accused on bail with a blinkered vision by just taking into account only the parties before them and the incident in question. It is necessary for courts to consider the impact that release of such persons on bail will have on the witnesses yet to be examined and the innocent members of the family of the victim who might be the next victims.?
It would not be out of place to mention that in the matter of bail merely disclosure of criminal history by the accused is not sufficient but proper explanation (about the nature of crime, role assigned to accused and status of investigation or trial as the case may be) of the same is also required to be mentioned in the bail application.
Having considered the factual aspect of the case with regard to granting bail to the applicant previously in other cases and the dictum of the Hon?ble Apex Court, I also find that every time whenever the applicant was granted bail, a condition was imposed that in future he will not indulge in any criminal case, but every time the applicant violated the said condition and got himself involved in criminal cases, hence I am of the considered view that he always misused the liberty of bail.
Here it would be useful to quote the provisions of Section 19(4) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986, which is one of the relevant factor to be kept in mind while considering bail of an accused under the said Act, which reads thus:-
Section 19 (1) ??..
(2) ??..
(3) ??.
(4) Notwithstanding anything contained in the Code, no person accused of an offence punishable under this Act or any rule made thereunder shall, if in custody, be released on bail or on his own bond unless-
(a) the Public Prosecutor has been given an opportunity to oppose the application for such release, and
(b) where the Public Prosecutor opposes the application, the Court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail.
It is well settled that every law is designed to facilitate end of justice and not to frustrate it. Hence the aforesaid legislative mandate is required to be adhered and followed.
Taking into note of the aforesaid provisions, I find that Section 19 (4) (a) and (b) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 are mandatory in nature. Hence while considering/granting bail, said provisions cannot be ignored.
However, it is relevant to mention that no strait-jacket formula can be laid down with regard to satisfaction of the Court in terms of aforesaid Section 19 (4) (b) of Act, 1986, because every case turns on its own facts. Even one additional or different fact may make a big difference between the conclusion in two cases, because even a single significant detail may alter the entire aspect.
The expression `reasonable grounds' has not been defined in the said Act but means something more than prima facie grounds. It connotes substantial probable causes for believing that the accused is not guilty of the offence he is charged with. The reasonable belief contemplated in turn points to existence of such facts and circumstances as are sufficient in themselves to justify satisfaction that the accused is not guilty of the alleged offence. Thus, recording of satisfaction on both the aspects, noted above, is sine qua non for granting bail under the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986.
The primary objective of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 is to prevent organized crimes and gangster activities within the State of Uttar Pradesh. It aims to dismantle criminal networks and prevent the growth of illicit activities. The offences mentioned in Section 2 (b) (i) to (xxv) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986, involve significant harm or pose a threat to public safety. The Act empowers law enforcement agencies and State authorities to take necessary measures against gangsters to ensure the safety and security of the citizens.
The plea of false implication is a stereotyped defence raised in every case. Experience shows that such statements are made in almost every case, therefore, plea of false implication without any basis or material on record is not liable to be accepted blindly.
Considering the overall facts and circumstances of the case as well as keeping in view the submissions advanced on behalf of parties as noted above, gravity of offence, role assigned to the applicant in base case and severity of punishment, this Court in the light of criminal history of the applicant does not find reasonable grounds for believing that the applicant is not guilty of such offence and that he is not likely to commit any offence while on bail. Hence aforesaid mandatory requirement of Section 19 (4) (b) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 does not stand satisfied.
In view of the above, the instant bail application stands rejected.
It is clarified that observations made herein above are limited to the extent of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial Court shall be absolutely free to arrive at its independent conclusions on the basis of evidence to be adduced uninfluenced by anything mentioned in the order.
The trial Court shall make an endeavour to conclude the trial of the applicant expeditiously without granting any unnecessary adjournments to either of the parties in light of the provisions of Section 12 of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986.
Copy of this order be sent to the concerned trial Court immediately for necessary information and compliance.
August 25, 2025 Saurabh