Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Israil And Another vs State Of U.P.
2015 Latest Caselaw 483 ALL

Citation : 2015 Latest Caselaw 483 ALL
Judgement Date : 13 May, 2015

Allahabad High Court
Israil And Another vs State Of U.P. on 13 May, 2015
Bench: Ramesh Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 54
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16505 of 2015
 
Applicant :- Israil And Another
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Kartikeya Saran
 
Counsel for Opposite Party :- Govt. Advocate
 
Hon'ble Ramesh Sinha,J.

Heard Sri Kartikeya Saran, learned counsel for the applicants and Sri Nikhil Chaturvedi, learned A.G.A. for the State and perused the record.

It is submitted by learned counsel for the applicants that the case of the applicants is identical to the case of co-accused Riyajuddin who has already been granted bail by this Court on 27.4.2015 in Criminal Misc. Bail Application No.12953 of 2015  and the applicants are also entitled to be released on bail on the ground of parity. The applicants are in jail since 20.2.2015.

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

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 applicants have made out a case for bail.

Let the applicants Israil and Hashim involved in Case Crime No.1850 of 2014, u/s 147, 148, 149, 452, 302, 504, 506, 325, 323/34, 307 IPC and Section 7 Crl. Law Amendment Act, P.S. Kotwali Jalaun, district Jalaun 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 applicants shall file an undertaking to the effect that they 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 applicants shall remain present before the trial court on each date fixed, either personally or through their counsel. In case of their absence, without sufficient cause, the trial court may proceed against them under Section 229-A of the Indian Penal Code.

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

(iv) The applicants 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 applicants are 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 them in accordance with law.

Order Date :- 13.5.2015

Gaurav

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter