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

Haneef vs State Of U.P.
2015 Latest Caselaw 655 ALL

Citation : 2015 Latest Caselaw 655 ALL
Judgement Date : 25 May, 2015

Allahabad High Court
Haneef vs State Of U.P. on 25 May, 2015
Bench: Brijesh Kumar Srivastava-Ii



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 9
 

 
Case :- BAIL No. - 7346 of 2014
 

 
Applicant :- Haneef
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Seraj Ahmad
 
Counsel for Opposite Party :- Govt.Advocate
 

 
Hon'ble Brijesh Kumar Srivastava-II,J.

Rejoinder affidavit filed today is taken on record.

Heard learned counsel for accused-applicant as well as learned Additional Government Advocate and gone through entire record.

Applicant Haneef is involved in case crime no. 680 of 2014, under Section 459 IPC, police station Kotwali Shahar, District Hardoi.

It has been contended by learned counsel for accused-applicant that the accused-applicant has been falsely implicated due to certain quarrels. It has been further contended that certain cases have also been shown against the accused-applicant, which relate to the year 2002 to 2008. One case relates to the year 2013 and one case relates to the year 2014 and in most of the cases either the accused-applicant has been enlarged on bail or acquitted, details of which has been furnished in the rejoinder affidavit. It has been further contended that the accused-applicant is in jail since 04.05.2014, as averred in para-12 of the affidavit filed in support of the bail application.

Bail is opposed by the learned Additional Government Advocate on the ground of cases registered against the accused-applicant, but the period of detention is not disputed. 

In view of the above facts and circumstances of the case, coupled with the contentions raised by learned counsel for both sides, and without entering into merit of the case, the applicant is entitled to be released on bail.

Let applicant Haneef accused of above-mentioned crime number, be released on bail on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the Court concerned with the following conditions:

(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 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; and

(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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

Order Date :- 25.5.2015

MVS Chauhan/-

 

 

 
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