Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surendra Singh vs State Of U.P.
2016 Latest Caselaw 3374 ALL

Citation : 2016 Latest Caselaw 3374 ALL
Judgement Date : 3 June, 2016

Allahabad High Court
Surendra Singh vs State Of U.P. on 3 June, 2016
Bench: Abhai Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 42
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18275 of 2016
 

 
Applicant :- Surendra Singh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Kunwar Bhadur Dixit,Anurag Shukla
 
Counsel for Opposite Party :- G.A.
 
Hon'ble Abhai Kumar, J.

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

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

Learned counsel for the applicant submits that F.I.R was unnamed, later on complicity of accused - applicant came into picture and co-accused Sanjeev @ Aanju Shakya has already been enlarged on bail by this Court vide Criminal Misc. Bail Application No. 8164 of 2016 (Sanjeev @ Sanju Shakya Vs. State of U.P.) on 28.03.2016, copy of which has been annexed as Annexure ? 6 in the bail application.

Counsel for the applicant stated that the main accused is Tinkoo against whom the prosecutrix stated under Section 164, who have physical relation. He further submits that since the role of the applicant is identical to that of the co-accused, who has already been enlarged on bail, he is also entitled to be enlarged on bail on the ground of parity. Learned counsel for the applicant lastly submits that the applicant is in jail since. 20.01.2016.

The prayer for bail has been vehemently opposed by learned A.G.A. However, he does not dispute the fact that the similarly placed co-accused have been granted bail by this Court.

Considering the submissions made by the learned counsel for the applicant as well as learned A.G.A and the fact that identically placed co-accused has already been enlarged on 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 will not in any manner adversely affect the case of the prosecution.

In view of the above, let the applicant ? Surendra Singh involved in Case Crime No. 260 of 2014, under Sections 363, 366, 368, of I.P.C and ¾ POCSO Act & 3 (2) 5 SC / ST Act, Police Station ? Barnahal, District - Mainpuri, be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions :-

1. The applicant shall not tamper with the prosecution evidence.

2. The applicant shall not pressurize the prosecution witnesses.

3. The applicant shall appear on the date fixed by the trial Court.

In case of default of any of the conditions enumerated above, the order granting bail shall automatically stand cancelled.

Order Date :- 03.06.2016.

Vinod.

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter