Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sher Singh vs State Of U.P.
2014 Latest Caselaw 8392 ALL

Citation : 2014 Latest Caselaw 8392 ALL
Judgement Date : 13 November, 2014

Allahabad High Court
Sher Singh vs State Of U.P. on 13 November, 2014
Bench: Ramesh Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 54
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34402 of 2014
 

 
Applicant :- Sher Singh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Anil Srivastava
 
Counsel for Opposite Party :- Govt. Advocate,U.C.Tiwari
 

 
Hon'ble Ramesh Sinha,J.

Heard Sri Anil Srivastava, learned counsel for the applicant, Sri U.C. Triwari, learned counsel for the complainant, Sri Nitin Srivastava, learned A.G.A. for the State and perused the record.

It is submitted by learned counsel for the applicant that the applicant is father-in-law of the deceased. He submits that the case of the applicant is identical to the case of co-accused Somwati who has already been granted bail by this Court on 09.10.2014 in Criminal Misc. Bail Application No.27101 of 2014 and the applicant is also entitled to be released on bail on the ground of parity. The applicant is in jail since 12.02.2014.

Learned A.G.A. as well as learned counsel for the complainant opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.

Bail granting order to co-accused has been supplied by learned counsel for the applicant which is taken on record.

Keeping in view the nature of the offence, evidence, complicity of the accused, severity of punishment, submissions of the learned counsel for the parties and without expressing any opinion on merits of the case, I am of the view that the applicant has made out a case for bail.

Let the applicant Sher Singh involved in Case Crime No. 32 of 2014, under Sections 498A, 302 IPC and 3/4 Dowry Prohibition Act, P.S.-Ujhani, District Budaun be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.

(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.

(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.

(iv) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

The case of the applicant is distinguishable from the case of husband of the deceased namely Virendra.

Order Date :- 13.11.2014

Ajay

 

 

 
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