Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sannu Singh And 2 Others vs State Of U.P.
2016 Latest Caselaw 1551 ALL

Citation : 2016 Latest Caselaw 1551 ALL
Judgement Date : 20 April, 2016

Allahabad High Court
Sannu Singh And 2 Others vs State Of U.P. on 20 April, 2016
Bench: Vipin Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 46
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12309 of 2016
 

 
Applicant :- Sannu Singh And 2 Others
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Jitendra Prasad Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vipin Sinha,J.

Heard learned counsel for the applicants and learned A.G.A. for State.

Applicants have moved the present bail application seeking bail in Case Crime No. 69 of 2015, under Section 2/3 of U.P. Gangsters and Anti Social Activities (Prevention) Act, 1986, P.S. Badausa, District Banda.

I have perused the prosecution story as set up in the F.I.R. and also the bail rejection order.  

The contention as raised at the bar by learned counsel for the applicants is that as per gang chart two cases are alleged to have been shown against the applicants in which the applicants have been granted bail, copy of the bail orders are annexed as annexure nos. 3 to 6 to the affidavit accompanying the bail application. It is next contended that in case, the applicants are enlarged on bail, the applicants shall not misuse the liberty of bail. The applicants are in jail since 2.4.15.

Learned A.G.A. has opposed the prayer for bail.

Without expressing any opinion on the merits of the case, at this stage, prima facie, a case for bail has been made out. However, the said prima facie view of this Court will not in any manner adversely affect the case of the prosecution.

The prayer for bail is granted. The application is allowed.

Let the applicants, namely, Sannu Singh, Kamlesh Singh, Chunbad Singh involved in the aforesaid crime be released on bail on their executing a personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:

i) The applicants shall not tamper with the prosecution evidence.

ii) The applicants shall not threaten or harass the prosecution witnesses.

iii) The applicants shall appear on the date fixed by the trial court.

iv) That the applicants shall not commit an offence similar to the offence of which the applicants are accused, or suspected of the commission, of which applicants are suspected.

v) That the applicants shall not directly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade the applicants from disclosing such facts to the Court or to any police officer or tamper with the evidence.

In case of default of any of the conditions enumerated above, the learned counsel for the complainant is free to move an application for cancellation of bail before this Court.

Order Date :- 20.4.2016

Anand

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter