Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mirza Rais Beg vs State Of U.P.
2011 Latest Caselaw 2796 ALL

Citation : 2011 Latest Caselaw 2796 ALL
Judgement Date : 18 July, 2011

Allahabad High Court
Mirza Rais Beg vs State Of U.P. on 18 July, 2011
Bench: Arvind Kumar Tripathi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 51
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18121 of 2011
 

 
Petitioner :- Mirza Rais Beg
 
Respondent :- State Of U.P.
 
Petitioner Counsel :- Yogesh Kumar Tripathi
 
Respondent Counsel :- Govt. Advocate
 

 
Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned  AGA for the State and perused the record.

It is contended by the learned counsel for the applicant that the applicant was falsely implicated in the present case showing recovery of a motorcycle from the joint possession of the applicant and other co accused. There was no recovery from the possession of the applicant.  However, on the basis of   six cases shown in the gang chart, the applicant has been challaned  under the Gangster Act. Out of which in five cases, the applicant has been released on bail  and  the case crime no.  97 of 2011, under section 379 /411,  Police Station Khorabar, District Gorakhpur,  the applicant has not been remanded  to judicial custody. It is further contended that the applicant is in jail since 16.4.2011,  therefore, he is entitled for bail.

Learned AGA opposed the prayer for bail on the ground that recovery of motorcycle from the possession of the applicant and other co accused, the applicant is not entitled for bail.

Considering the facts and circumstances  and the nature of the offence of the case, without expressing any opinion on the merit of the case, it is a fit case for bail.

Let the applicant Mirza Rais Beg  be released on bail on his furnishing a personal bond and two heavy  sureties each in the like amount to the satisfaction of the court concerned in case crime no.  245 of  2011, under section 3 (1) U.P. Gangster Act,  P.S. Khorabar,   district Gorakhpur with the following conditions;

1.       The applicant will not tamper with the evidence.

2.       The applicant shall not pressurize/intimidate the prosecution witnesses during trial.

3.       The applicant will appear at the police station concerned in the first week of every  month  to show his good conduct and behaviour.

In defiance of any of the aforesaid conditions, the court will be at liberty to cancell the bail of the applicant and to take him into custody.

Order Date :- 18.7.2011

Gss

 

 

 
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 : IDRC

 
 
Latestlaws Newsletter