Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar vs State Of U.P.
2017 Latest Caselaw 4838 ALL

Citation : 2017 Latest Caselaw 4838 ALL
Judgement Date : 22 September, 2017

Allahabad High Court
Mukesh Kumar vs State Of U.P. on 22 September, 2017
Bench: Ravindra Nath Mishra-Ii



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 25
 

 
Case :- BAIL No. - 2539 of 2017
 
Applicant :- Mukesh Kumar
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Rohitash Kumar Singh,Manish Kumar Agnihotri,Pawan Kumar Pandey,Rakesh Kumar
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Ravindra Nath Mishra-II,J.

Heard learned counsel for accused-applicant as well as learned Additional Government Advocate and gone through entire record.

Applicant-Mukesh Kumar is involved in case crime no.165 of 2016, under Sections 304-B and 498-A I.P.C. read with Section 3/4 D.P. Act, police station Sandi,  district Hardoi.

According to prosecution case, deceased has died in unnatural circumstances within seven years of marriage. Further, all members of her husband's family were harassing her for demand of dowry.

It has been contended by learned counsel for the accused-applicant that the accused-applicant is Jeth and his wife Smt. Rakhi has already been enlarged on bail vide order dated 11.07.2017 passed by this Court in Criminal Misc. Case No.3181 (B) of 2017. Further, it has been contended that though in dying declaration everyone has been named by the deceased, but there are general allegations of demand of dowry in F.I.R. Further, it has been contended that no specific role has been assigned to the accused-applicant.

Keeping in view above facts and circumstances of the case and submissions made by learned counsel for the accused-applicant, and without entering into merit of the case, the applicant is entitled to be released on bail.

Let applicant-Mukesh Kumar, accused of above-mentioned crime number, be released on bail on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the Court concerned with the following conditions:

(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 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; and

(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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

Order Date :- 22.9.2017

MVS Chauhan/-

 

 

 
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