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

Khushi Lal Nishad vs State Of U.P.
2016 Latest Caselaw 6836 ALL

Citation : 2016 Latest Caselaw 6836 ALL
Judgement Date : 7 November, 2016

Allahabad High Court
Khushi Lal Nishad vs State Of U.P. on 7 November, 2016
Bench: Suneet Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 58
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 37410 of 2016
 

 
Applicant :- Khushi Lal Nishad
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Sanjay Kumar Jain
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suneet Kumar,J.

Heard learned counsel for the applicant and the learned AGA.

This bail application has been filed on behalf of the applicant involved in Case Crime No. 759 of 2016, under Section 2/3 U.P. Gangster and Anti Social Activities (Prevention) Act, 1986, P.S. Firozabad North, District Firozabad.

It is contended by learned counsel for the applicant that as per gang chart, two cases have been levelled against the applicant and in both the cases, applicant is on bail. The applicant is in jail since 21.07.2016.

Learned AGA also could not dispute the fact.

Considering the facts and circumstances of the case, to my view, it is a fit case for bail.

Let the applicant-Khushi Lal Nishad be released on bail in the above case on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of Court concerned subject to following additional conditions, which are being imposed in the interest of justice:-

(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 during trial 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.

(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 absence of the applicant is 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 him in accordance with law.

However, It is made clear that in case the applicant indulges in intimidating or threatening any witness, the State or Prosecutor would be at liberty to file an application for cancellation of bail.

Order Date :- 7.11.2016

APP

 

 

 
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