Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Prasad @ Pintu vs State Of U.P.
2019 Latest Caselaw 6536 ALL

Citation : 2019 Latest Caselaw 6536 ALL
Judgement Date : 1 August, 2019

Allahabad High Court
Ram Prasad @ Pintu vs State Of U.P. on 1 August, 2019
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 29
 

 
Case :- BAIL No. - 6331 of 2019
 

 
Applicant :- Ram Prasad @ Pintu
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Ajeet Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.

In Ref. : Criminal Misc. Correction Application No. 87868 of 2019

Heard learned counsel for applicant on correction application.

By way of instant correction application, prayer has been made by counsel for the applicant that the order dated 03.07.2019 may be corrected by mentioning the year of Case Crime/F.I.R. No. 0139 of 2016 in place of Case Crime/F.I.R. No. 0139 of 2019 on the second line of sixth paragraph of the order.

The prayer so made is accepted and accordingly, the correction application is allowed.

Accordingly order dated 03.07.2019 stands corrected and read as under:-

"Heard learned counsel for the accused-applicant as well as learned A.G.A. for the State and perused the record.

Learned counsel for accused-applicant while pressing the bail application submits that the accused-applicant has been falsely implicated in the instant case as well as in the four cases mentioned in the gang chart. In all the four cases mentioned in the gang chart, he has been released on bail vide orders dated 22.05.2016 with regard to Case Crime No. 43 of 2016, order dated 11.05.2012 with regard to case crime No. 132 of 2012, order dated 17.05.2012 with regard to case crime No. 135 of 2012 and order dated 10.06.2019 with regard to case crime No. 58 of 2016, contained in Annexure No. 3 to 6 to the bail application.

It has been further submitted by learned counsel that accused-applicant is in jail since 20.02.2016 and if facility of bail is granted, there is no apprehension that he will flee from the judicial process and he will abide by the orders passed by the Court below and will co-operate in speedy trial of the case.

Learned A.G.A. has opposed the prayer for bail but has not disputed the factual submissions made by the learned counsel for the accused-applicant.

Without expressing any opinion on the merits of the case and considering the nature of accusation and the severity of punishment in case of conviction and for the period for which he is in jail, the applicant is entitled to be released on bail in this case.

Let the applicant, Ram Prasad @ Pintu, involved in Case Crime/F.I.R No. 0139 of 2016, under Section 2(B)(ii)/3 of U.P. Gangster and Anti Social Activities (Prevention) Act, 1986, Police Station Fatehpur, District Barabanki, be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurize/ intimidate the prosecution witness.

(iii) The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.

(iv) 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.

(v) 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.

(vi) In case, the applicant misuses the liberty of bail during trial 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."

Order Date :- 1.8.2019

Vikram/-

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter