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

Ashok vs State Of U.P.
2019 Latest Caselaw 6547 ALL

Citation : 2019 Latest Caselaw 6547 ALL
Judgement Date : 1 August, 2019

Allahabad High Court
Ashok vs State Of U.P. on 1 August, 2019
Bench: Aniruddha Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 30787 of 2019
 

 
Applicant :- Ashok
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Piyush Kumar Shukla
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Aniruddha Singh,J.

Heard learned counsel for the applicant, Smt. Ladlee Pandey, learned AGA for the State and perused the record.

According to prosecution case, FIR was lodged against four persons namely, Ashok, Dara Singh @ Dhara Singh, Narain Singh and Lavkush alleging that on 20.10.2018 his 'Bitora' was set on fire by them in which Kamal Singh (father of complainant) died receiving burn injuries.

It is submitted by learned counsel for the applicant that the applicant is languishing in jail since 21.2.2019(near about five and half months) having no criminal history. Co-accused namely Narain Singh has already been granted bail by this Court vide order dated 17.7.2019 in Criminal Misc. Bail Application No. 28343 of 2019, since the role of the applicant is not distinguishable with the role of co-accused, therefore, the applicant is also entitled for bail. He has been falsely implicated on the basis of suspicion due to previous enmity. After one month of incident, so-called independent witnesses namely, Kishan Singh and Amar Singh stated that they had seen accused persons including one Dharmo(servant of Dara Singh) committing the crime. Nobody had seen the incident. General role is alleged to have been assigned to all the accused. In case applicant is released on bail, he will not misuse the liberty of bail and will cooperate in the trial.

On the other hand, learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid fact as argued by learned counsel for the applicant. He admitted that the applicant has no criminal history and the case of present applicant is identical to co-accused Narain Singh who has been enlarged on bail.

Considering the submission of learned counsel for the parties, facts of the case, nature of allegation, period of custody, gravity of offence and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let applicant Ashok involved in Case Crime No.435 of 2018, under Section 147, 148, 302, 436, 201 IPC, Police Station Refinery, District Mathura be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions:

1. The applicant will not tamper with the evidence during the trial.

2. The applicant will not pressurize/ intimidate the prosecution witness.

3. The applicant will appear before the trial court on the date fixed, unless personal presence is exempted.

4. The applicant shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected.

5. 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.

In case of breach of any of the above conditions, the court below shall be at liberty to cancel the bail.

Order Date :- 1.8.2019

A. Singh

 

 

 
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