Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalta Prasad vs State Of U.P.
2015 Latest Caselaw 797 ALL

Citation : 2015 Latest Caselaw 797 ALL
Judgement Date : 1 June, 2015

Allahabad High Court
Lalta Prasad vs State Of U.P. on 1 June, 2015
Bench: Ramesh Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 39
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18392 of 2015
 

 
Applicant :- Lalta Prasad
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- P.K. Singh
 
Counsel for Opposite Party :- Govt.Advocate
 

 
Hon'ble Ramesh Sinha,J.

Sri Pradeep Kumar Srivastava, Advocate has filed power on behalf of the complainant, which is taken on record. 

Heard Sri P.K.Singh,  learned counsel for the applicant, Sri Pradeep Kumar Srivastava, learned counsel for the complainant, learned A.G.A. for the State and perused the record.

It has been submitted by learned counsel for the applicant that there was sudden quarrel  taken place between the children and the deceased died because of single injury on back of his head.  The applicant is in jail since 23.3.2015  and has no criminal history.

Learned AGA as well as complainant opposed the prayer for bail .

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 Lalta Prasad involved in Case Crime No. 51 of 2015 (S.T.No. 219 of 2015), under Section 304 IPC, P.S.-Sarnath, District Varanasi 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.

Order Date :- 1.6.2015

Ashish Pd.

 

 

 
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