Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 8]

Allahabad High Court

Yogndra Yadav And Others vs State Of U.P. And Another on 7 September, 2021





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 50
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 12755 of 2021
 

 
Applicant :- Yogndra Yadav And Others
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Rajeshwar Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Arvind Kumar Mishra-I,J.
 

Heard learned counsel for the applicants, learned AGA for the State and perused the material on record.

The instant anticipatory bail application has been filed with a prayer to grant anticipatory bail to the applicants, in Case Crime No. 0072 of 2021, under Sections 147, 323, 332, 353, 427, 171-F and Section 7, Dandvidhi (Second Amendment) Act, 1983, Added Section 395 IPC Rapat No.19/14, Police Station- Devogaon, District- Azamgarh.

Prior notice of this bail application was served in the office of Government Advocate and as per Chapter XVIII, Rule 18 of the Allahabad High Court Rules, this anticipatory bail application is being heard. Grant of further time to the learned A.G.A as per Section 438 (3) Cr.P.C. (U.P. Amendment) is not required.

Argument on behalf of the applicants has been extended to the effect that in this case, applicants are innocent and have been falsely implicated in this case. The applicants have no role to play in the commission of the offence. The allegations are fake. Under the similar set of facts co- accused Jai Bahadur Yadav has already been admitted to bail by coordinate Bench of this Court on 27.8.2021 in Criminal Misc. Bail Application No.23025 of 2021, copy whereof has been produced by the applicant, the same is taken on record. The applicants have no criminal history. The applicants have definite apprehension that they may be arrested by the police any time.

Learned A.G.A. has opposed the prayer for anticipatory bail of the applicants. He has submitted that in view of the seriousness of the allegations made against the applicants, they are not entitled to grant of anticipatory bail. The apprehension of the applicants is not founded on any material on record. Only on the basis of imaginary fear, anticipatory bail cannot be granted.

The submission made by learned counsel for the applicants prima facie appears to have some substance. The matter requires consideration after receiving response from opposite parties.

Learned AGA has accepted notice on behalf of opposite party no.1. He prays for and is granted two weeks' time to file counter affidavit.

Issue notice to opposite party no.2 who may also file objection/ counter affidavit within the same period.

Rejoinder affidavit, if any, may be filed within two weeks thereafter.

Put up this case on 30th September, 2021 as fresh.

In the event the applicants- Yogendra Yadav, Nilesh Yadav and Nikhil Yadav are arrested they shall be released on anticipatory bail till the next date of listing on furnishing a personal bond of Rs. 50,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station/ concerned Court with the following conditions:-

(i) The applicants shall make themselves available for interrogation by the police officer 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 from disclosing such facts to the Court or to any police officer;
(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 S.S.P./S.P. concerned.
(iv) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
(v) The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

In default of any of the conditions, the Investigating Officer/Govt. Advocate is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicants.

The Investigating Officer is directed to conclude the investigation, if pending, of the present case in accordance with law, expeditiously, independently without being prejudiced by any observations made by this Court while considering and deciding the present anticipatory bail application of the applicants.

The applicants are directed to produce a copy of this order after downloading from the official website of this Court before the S.S.P./S.P. concerned within ten days from today, if investigation is in progress, who shall ensure the compliance of present order.

Order Date :- 7.9.2021 Raj