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

Rajendra Prasad Misra vs The State Of U.P
2015 Latest Caselaw 859 ALL

Citation : 2015 Latest Caselaw 859 ALL
Judgement Date : 8 June, 2015

Allahabad High Court
Rajendra Prasad Misra vs The State Of U.P on 8 June, 2015
Bench: Arvind Kumar Mishra-I



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 17
 

 
Case :- BAIL No. - 4568 of 2015
 

 
Applicant :- Rajendra Prasad Misra
 
Opposite Party :- The State Of U.P
 
Counsel for Applicant :- P.K Mishra
 
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, applicant has been falsely implicated by the complainant due to property dispute. He further adds that FIR has been lodged by way of moving application under Section 156(3) Cr.P.C. Application after about one and half years of the incident but there is no explanation from the side of prosecution about this inordinate delay. He also submits that against the said FIR, the applicant has also filed  a Writ Petition, in which this Hon'ble Court passed order of stay  of arrest of the petitioner. The applicant is in jail since 15.5.2015. 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-Rajendra Prasad Misra involved in Crime No.26 of 2007, under Sections 395, 397, 448 IPC and 3(1) (x) 3(2)(V) SC/ST Act, Police Station Jaitpur, district Ambedkar Nagar 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

 

 

 
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