Citation : 2015 Latest Caselaw 858 ALL
Judgement Date : 8 June, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 17 Case :- BAIL No. - 4574 of 2015 Applicant :- Chhotu Opposite Party :- The State Of U.P Counsel for Applicant :- Narendra Gupta Counsel for Opposite Party :- Govt. Advocate Hon'ble Arvind Kumar Mishra-I,J.
Heard learned counsel for the applicant and the learned A.G.A. for the State.
Learned counsel for the applicant contends that in this case, name of the applicant has been falsely dragged in this case. He submits that the main role of firing has been assigned to Munees and Sultan. He adds that co-accused Saufeen has already been granted bail by this Court vide order dated 18.5.2015 in Bail No. 3526 of 2015, Saufeen Vs. State of U.P. He adds that case of the applicant is at par with co-accused Saufeen. The applicant is in jail since 29.11.2014. There is no previous criminal history against the applicant.
The learned A.G.A. has vehemently opposed the prayer.
Considering the rival submissions and the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, reasonable apprehension of tampering with the witness and prima facie case, without expressing any opinion on merit of the case, this bail application is allowed.
Let the applicant-Chhotu involved in Crime No.777 of 2014, under Sections 147, 148, 149, 302/34, I.P.C. and under Section 7 of Criminal Law Amendment Act, Police Station Kotwali, district Sitapur be released on bail on his executing a personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:
(1) The applicant will not tamper with the evidence during the trial.
(2) The applicant will not pressurize / intimidate the prosecution witness.
(3) The applicant will appear before the trial court on the date fixed, unless personal presence is exempted.
In case of breach of any of the above conditions, the court below shall be at liberty to cancel the bail.
Order Date :- 8.6.2015
RK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!