Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Samar Singh vs State Of U.P.
2019 Latest Caselaw 5747 ALL

Citation : 2019 Latest Caselaw 5747 ALL
Judgement Date : 8 July, 2019

Allahabad High Court
Samar Singh vs State Of U.P. on 8 July, 2019
Bench: Ramesh Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 44
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26320 of 2019
 

 
Applicant :- Samar Singh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Manish Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ramesh Sinha,J.

Heard Sri Kapil Tyagi holding brief of Sri Manish Yadav, learned counsel for the applicant and Sri Prabhash Pandey, learned A.G.A. for the State.

It has been contended by the learned counsel for the applicant that two cases have been shown against the applicant in the Gang Chart which has been annexed at page-22 of the bail application and in the said cases, the applicant has been granted bail by the competent Court. The applicant is in jail since 12.3.2019.

Learned A.G.A. opposed the prayer for bail.

Keeping in view the nature of submissions advanced and the provisions of Section 19 of the U.P. Gangsters and Anti Social Activities (Prevention) Act, let the applicant- Samar Singh involved in Case Crime No. 93 of 2019 under Section 2/3 U.P. Gangsters and Anti Social Activities (Prevention) Act, Police Station-Nasirpur, District Firozabad be enlarged on bail on his executing a personal bond and furnishing two heavy sureties, each in the like amount to the satisfaction of the court concerned subject to the following condition:-

(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.

It is further directed that the identity, status and residence proof of the sureties be verified by the authorities concerned before they are accepted.

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

Order Date :- 8.7.2019

Shiraz

 

 

 
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