Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ravi Mohan vs State Of Up
2016 Latest Caselaw 210 ALL

Citation : 2016 Latest Caselaw 210 ALL
Judgement Date : 10 March, 2016

Allahabad High Court
Ravi Mohan vs State Of Up on 10 March, 2016
Bench: Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 11
 

 
Case :- BAIL No. - 1896 of 2016
 

 
Applicant :- Ravi Mohan
 
Opposite Party :- State Of Up
 
Counsel for Applicant :- Arun Kumar Pandey
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Bachchoo Lal,J.

Heard learned Counsel for the applicant, learned  A.G.A. and perused the record.

Learned counsel for the applicant submits that the F.I.R. of the alleged incident has been lodged against eight person including applicant making general allegation of Mar Peet with deceased and injured persons. No specific role has been assigned to the applicant. There is cross version of the alleged incident. Two person from the side of the applicant have also sustained injuries. The F.I.R. from both sides have also been lodged. It has further been submitted that no incriminating article has been recovered from the possession of the applicant or on his pointing out. The co-accused Ram Pratap Singh and Lallan Singh having identical role have already been granted bail by this Court vide orders dated 04.11.2015 and 17.12.2015 respectively, therefore, the applicant is also entitled for bail on the ground of parity. The applicant is in jail since 03.02.2015.

Per contra, learned A.G.A. opposed the prayer for bail but could not dispute the fact that co-accused having identical role have already been released on bail.

Having given my thoughtful consideration to the submission of the learned counsel for the parties, without expressing any opinion on the merits of the case, I am of the opinion that it is a fit case for bail.

Let the applicant Ravi Mohan involved in Case Crime No.245 of 2015, Under Sections 147, 148, 323, 325, 308, 506, 304 I.P.C., Police Station Maharaj Ganj, District Faizabad, be released on bail on his furnishing a personal bond and 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. 

2.   The applicant will not pressurize/intimidate the prosecution witnesses and will cooperate with the trial.

3.   The applicant will appear on each and every date fixed by the trial court unless personal appearance is exempted by the court concerned.

In case of breach of any conditions mentioned above, the trial court shall be at liberty to  cancel the bail of the applicant.

Order Date :- 10.3.2016

Jitendra

 

 

 
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