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

Sukhram @ Ramsukh vs State Of U.P.
2019 Latest Caselaw 6337 ALL

Citation : 2019 Latest Caselaw 6337 ALL
Judgement Date : 1 August, 2019

Allahabad High Court
Sukhram @ Ramsukh vs State Of U.P. on 1 August, 2019
Bench: Rajeev Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 11
 

 
Case :- BAIL No. - 7377 of 2019
 

 
Applicant :- Sukhram @ Ramsukh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Anil Kumar Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajeev Singh,J.

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

The present bail application has been filed on behalf of the applicant in Case Crime No. 335 of 2018, under Sections 307, 323, 504, 506 I.P.C, Police Station Safdarganj, District Barabanki, with the prayer to enlarge him on bail.

The submissions of learned counsel for the applicant are that the applicant is innocent person and has been falsely implicated in the case, he is having no previous criminal history and in jail since 04.07.2019. The case of the applicant is similar to co-accused Hari Bux @ Updesh who have/has been enlarged on bail by this Court, vide order dated 30.07.2019 passed in Criminal Misc. Bail Application No. 6737 of 2019, in these circumstances, the applicant is also entitled for bail. In case of being enlarged on bail, he will not misuse the liberty of bail.

During course of arguments, learned counsel for the applicant placed before this court a photocopy of bail order of co-accused Hari Bux @ Updesh is taken on record.

Learned A.G.A. has opposed the prayer for grant of bail to the applicant but has fairly conceded that similarly situated co-accused Hari Bux @ Updesh have/has already been granted bail.

Considering the rival submissions of learned counsel for parties, material available on record, ground of parity with the co-accused as well as totality of fact and circumstances, and without expressing any opinion on the merits of the case, I am of the view that the applicant is entitled to be released on bail.

Let applicant Sukhram @ Ramsukh be released on bail in Case Crime No. 335 of 2018, under Sections 307, 323, 504, 506 I.P.C, Police Station Safdarganj, District Barabanki, on his/their furnishing personal bond and two reliable sureties each of the like amount to the satisfaction of the court concerned subject to following conditions:-

(1) Applicant will not try to influence the witnesses or tamper with the evidence of the case or otherwise misuse the liberty of bail.

(2) Applicant will fully cooperate in expeditious disposal of the case and shall not seek any adjournment on the dates fixed for evidence when witnesses are present in the Court.

(3) Applicant shall remain present, in person, before the trial court on the dates fixed for (a) opening of the case, (b) framing of charge; and (c) recording of statement under Section 313 Cr.P.C.

Any violation of above conditions will be treated misuse of bail and learned Court below will be at liberty to pass appropriate order in the matter regarding cancellation of bail.

Order Date :- 1.8.2019

Israr

 

 

 
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