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

Arun vs State Of U.P.
2019 Latest Caselaw 3414 ALL

Citation : 2019 Latest Caselaw 3414 ALL
Judgement Date : 24 April, 2019

Allahabad High Court
Arun vs State Of U.P. on 24 April, 2019
Bench: Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 74
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17076 of 2019
 

 
Applicant :- Arun
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Nand Lal Yadav,Prem Chandra
 
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 FIR of the alleged incident was lodged against 4 persons including the applicant making general allegation for committing marpit with deceased with Lathi, Danda, Bat and Balla. 11 injuries have been found on the body of the deceased. The cause of death of the deceased has been shown asphyxia as a result of ante mortem injuries. There is general allegation against the applicant. No specific role has been assigned to him. It is further argued that co-accused Sanjay and Ajay having identical role have already been released on bail by another bench of this court and by this court vide orders dated 25.1.2019 and 19.4.2019 respectively, therefore, the applicant is also entitled for bail on the ground of parity. The applicant has no criminal history and is in jail since 12.7.2018.

Per contra; learned A.G.A. has opposed the prayer for bail but could not dispute the aforesaid fact that co-accused Sanjay and Ajay having identical role have 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 Arun involved in Case Crime No. 149 of 2018, under section 302/34 IPC, P.S. Baberu, District Banda 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

 

 

 
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