Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rafeek And 2 Others vs State Of U.P.
2019 Latest Caselaw 5662 ALL

Citation : 2019 Latest Caselaw 5662 ALL
Judgement Date : 8 July, 2019

Allahabad High Court
Rafeek And 2 Others vs State Of U.P. on 8 July, 2019
Bench: Krishna Pratap Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 75
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27022 of 2019
 
Applicant :- Rafeek And 2 Others
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Vinay Kumar Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishna Pratap Singh,J.

Applicants-Rafeek, Nayeem and Yaseen seek bail in Case Crime No. 560 of 2018, under Section 2/3 of U.P. Gangsters and Anti-Social Activities (Prevention) Act, 1986, Police Station-Devraniya, District-Bareilly.

Heard Sri Vijay Kumar Tripathi, learned counsel for the applicants as well as Sri Santosh Kumar Upadhayay, learned AGA for the State and perused the material placed on record.

It is argued by the learned counsel for the applicants that according to the gang chart the applicants are said to have been involved in only one criminal case in which they have already been enlarged on bail by the court concerned. They have falsely been implicated in the present case due to police rivalry. They are not members of any gang. It has been further submitted that there is nothing on record to show that applicants have gained any undue temporal pecuniary material for themselves or any other person by Gangster and Anti Social Activities acts. It is also submitted that there is no report of District Magistrate/Special Court on record regarding acquisition of any movable or immovable property by the applicants. It was next submitted that the provisions of the Act has been used against the applicants like a weapon to harass and intimidate the innocent applicants. There are no chance of the applicants of fleeing away from the judicial process or tampering with the prosecution evidence. The applicants are languishing in jail since 27.05.2019. If they are enlarged on bail they will not misuse the liberty of bail.

Per contra learned A.G.A. has opposed the bail prayer of the applicants by contending that the applicants are member of gang and habitual of committing crime. In case the applicants are released on bail they will again indulge in similar anti-social activities and will misuse the bail by extending threat and intimidation to the prosecution witnesses.

Considering the submission of learned counsel for the parties, facts of the case, nature of allegation and period of custody, gravity of offence, without expressing any opinion on the merits of the case, the Court is of the opinion that it is a fit case for bail. Hence, the bail application is hereby allowed.

Without expressing any opinion on the merits, let the applicants-Rafeek, Nayeem and Yaseen involved in aforesaid case crime be released on bail on their furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that :-

1. The applicants shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicants shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicants shall not indulge in any criminal activity or commission of any crime after being released on bail.

It may be observed that in the event of any breach of the aforesaid conditions, the court below shall be at liberty to proceed for the cancellation of applicant's bail.

Order Date :- 8.7.2019/Pr/-

 

 

 
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