Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaheed Mohd @ Tuiyan vs State Of U.P.
2016 Latest Caselaw 5918 ALL

Citation : 2016 Latest Caselaw 5918 ALL
Judgement Date : 19 September, 2016

Allahabad High Court
Shaheed Mohd @ Tuiyan vs State Of U.P. on 19 September, 2016
Bench: Om Prakash-Vii



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 46
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32399 of 2016
 

 
Applicant :- Shaheed Mohd @ Tuiyan
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Rajesh Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Om Prakash-VII,J.

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

Submission of learned counsel for the applicant is that the recovery is false and planted and not supported by any independent evidence. It is further submitted that the applicant is innocent and has been falsely implicated in the present case. Criminal history has been properly explained. He is languishing in jail since 20.07.2016 and in case he is released on bail, he will not misuse the liberty of bail and will cooperate in trial.

On the other hand, learned AGA opposed the prayer for bail.

Keeping in view the nature of the offence, evidence, complicity of the accused, severity of punishment, submissions of the learned counsel for the parties and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant Shaheed Mohd. @ Tuiyan involved in Case Crime No. 194 of 2016, under Sections 272, 273 I.P.C. & 60 Excise Act, P.S. Baghwala, District Etah be released on bail on furnishing a personal bond and two heavy sureties (not less than Rs. 2 Lacs)  each in the like amount to the satisfaction of the court concerned

subject to the following conditions. Further, before release of the accused sureties be verified.

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.

4. The applicant shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected.

5. The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him 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, it is open to the opposite party to approach this Court for cancellation of bail.

Order Date :- 19.9.2016

A.K.Verma

 

 

 
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