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

Abhishek Paul vs State Of U.P.
2019 Latest Caselaw 3594 ALL

Citation : 2019 Latest Caselaw 3594 ALL
Judgement Date : 26 April, 2019

Allahabad High Court
Abhishek Paul vs State Of U.P. on 26 April, 2019
Bench: Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 74
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17673 of 2019
 

 
Applicant :- Abhishek Paul
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Rajesh Kumar Roy Sharma
 
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 unknown by Ravi Prakash Pal, brother of deceased on 5.9.2018. In FIR it has been mentioned that the younger brother of informant namely Vijay Prakash had gone on 3.9.2018 with his E-rickshaw. When he did not return in the night a Gumshudagi was lodged in this regard. Today he saw the photo of deceased in mobile of Inspector of police chauki Phaphamau then he came to know that his brother has been murdered. The dead body of the deceased was recovered near the railway track on 4.9.2018. Wife of the deceased namely Shobha Pal has also expressed suspicion against the applicant and co-accused Gaurav @ Golu for committing murder of the deceased. Showing the arrest of applicant on 24.9.2018 a recovery of Adhar Card of deceased, 4 batteries of E-rickshaw and one motorcycle and one knife has been shown on the pointing out of the applicant and co-accused Gaurav @ Golu. It has further been submitted that the alleged recovery has been shown after about 21 days of the alleged incident. There is no evidence on record to show that the alleged recovered batteries belong to E-rickshaw of deceased. There was no blood stain on the alleged recovered knife. It has further been submitted that there is no eye witness of the alleged occurrence. The applicant has not committed the alleged offence. He has falsely been implicated in the present case. The applicant has no criminal history and is in jail since 24.9.2018.

Per contra; learned A.G.A. has opposed the prayer for 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 Abhishek Paul involved in Case Crime No. 307 of 2018, under section 302, 201 IPC, P.S. Shivkuti, District Allahabad 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 :- 26.4.2019

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