Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nishant Shama @ Eelu vs State Of U.P.
2019 Latest Caselaw 5719 ALL

Citation : 2019 Latest Caselaw 5719 ALL
Judgement Date : 8 July, 2019

Allahabad High Court
Nishant Shama @ Eelu vs State Of U.P. on 8 July, 2019
Bench: Manju Rani Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26935 of 2019
 

 
Applicant :- Nishant Shama @ Eelu
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Nanhe Lal Tripathi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.

Heard Mr. Nanhe Lal Tripathi, learned counsel for the applicant and Mr. Prashant Kumar, learned A.G.A. for the State as well as perused the material on record.

The present bail application has been filed by the applicant-Nishant Shama @ Eellu with a prayer to enlarge him on bail in Case Crime No. 104 of 2019, under Sections 308, 325, 323, 504, 506, 452 I.P.C., Police Station-Mehrauni, District-Lalitpur, during the pendency of the trial.

It has been argued by learned counsel for the applicant that as per the allegations made in the first information report, while the informant after eating food was sleeping along with his family members, Prashant with axe and Eelu (applicant) with stick came to the door of the informant and started using filthy language and as soon as Shivam i.e. son of informant opened the door, with intention to kill him, the co-accused Prashant assaulted him by axe due to which he sustained injury and when the informant went to save him, the applicant assaulted him by stick due to he also sustained injuries. It has further been argued by the learned counsel for the applicant that due to a petty dispute regarding stopping of drainage water from the informant's side, there was a quarrel between the applicant's family and informant's family, because of the said quarrel, the present first information report has been lodged falsely implicating both the accused persons including the present applicant. As per the medical examination report, all the injuries sustained by both the injured are simple in nature and not on the vital part of their body. The specific role of causing injury to the injured Shivam by axe has been assigned to the co-accused Prashant. The applicant has not criminal antecedents to his credit except the present one. It is next contended that there is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. The applicant is in jail since 24th May, 2019.

Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail. However, the learned A.G.A. could not dispute the factual submissions as urged by the learned counsel for the applicant.

Considering the facts and circumstances of the case, submissions made by learned counsel for the parties and the material on record as well as the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. & Another reported in (2018) 3 SCC 22 and without expressing any opinion on merit of the case, let the applicant involved in aforesaid case crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions:-

(i) 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.

(ii) 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.

(iii) 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.

(iv) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

(Manju Rani Chauhan, J.)

Order Date :- 8.7.2019

Sushil/-

 

 

 
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