Citation : 2019 Latest Caselaw 3400 ALL
Judgement Date : 24 April, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 74 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17067 of 2019 Applicant :- Mohammad Sameer Khalid Opposite Party :- State Of U.P. Counsel for Applicant :- Akhilesh Srivastava,Saksham Srivastava Counsel for Opposite Party :- G.A. Hon'ble Bachchoo Lal,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
Learned counsel for the applicant submits that the applicant is not named in the FIR. The FIR of the alleged incident was lodged against Zubair, Mohd. Ahmad @ Chingari, Kumail, Danish and 3-4 unknown. In FIR it has been mentioned that co-accused Zubair, Ahmad Chingari, Kumail and Danish shot fire upon the deceased due to which he sustained gun shot injuries. The name of applicant came into light in the confessional statement of co-accused Mohd. Ahmad @ Chingari. In his statement it has come that the applicant was along with the other co-accused persons at the time of alleged incident. Talib is said to be the eye witness of the alleged incident. In his statement it has come that the applicant was also along with the other co-accused. In fact, the applicant has no concern with the alleged incident. Nothing incriminating has been recovered from the possession of the applicant or on his pointing out. In postmortem report 3 gun shot wound of entries have been found to the deceased. In FIR the allegation for causing injury to the deceased with fire arm has been assigned to co-accused Zubair, Ahmad, Kumail and Danish. The co-accused Billu @ Abdul Qadir having identical role has already been released on bail by another bench of this court vide order dated 28.3.2019 in Criminal Misc. Bail Application No. 12534 of 2019, therefore, the applicant is also entitled for bail on the ground of parity. The applicant has no criminal history and is in jail since 16.12.2018.
Per contra; learned A.G.A. has opposed the prayer for bail but could not dispute the aforesaid fact that co-accused Billu @ Abdul Qadir having identical role has already been released on bail.
Considering the facts and circumstances of the case and without expressing any opinion on the merits of the case, I find it a fit case for bail.
Let the applicant Mohammad Sameer Khalid involved in Case Crime No. 716 of 2018, under section 147, 148, 149, 302, 504, 506, 120B, 34 IPC, P.S. Civil Lines, District Aligarh be released on bail on his furnishing a personal bond with 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. He shall not pressurize/intimidate the prosecution witnesses and shall cooperate with the trial.
3. He shall 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 :- 24.4.2019
Masarrat
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!