Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aman Sayeed @ Ahmad Sayeed vs State Of U.P.
2019 Latest Caselaw 6121 ALL

Citation : 2019 Latest Caselaw 6121 ALL
Judgement Date : 9 July, 2019

Allahabad High Court
Aman Sayeed @ Ahmad Sayeed vs State Of U.P. on 9 July, 2019
Bench: Krishna Pratap Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 75
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27349 of 2019
 

 
Applicant :- Aman Sayeed @ Ahmad Sayeed
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Sanjay Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishna Pratap Singh,J.

Heard Mr. Sanjay Srivastava, learned counsel for the applicant as well as Mr. C.L. Singh, learned AGA for the State and perused the material placed on record.

It is argued by the learned counsel for the applicant that the applicant is absolutely innocent and has been falsely implicated in the present case with some ulterior motive. It is further submitted by the learned counsel for the applicant that neither the applicant was apprehended on the spot nor any incriminating articles were recovered from the possession of the applicant. It is also submitted by the learned counsel for the applicant that the alleged recovery is false, fabricated and concocted and the applicant has no concern with the alleged recovery. It is also submitted that there is no public witness of the alleged recovery. It is next submitted that criminal history of one case against the applicant has been explained in paragraph 11 of the affidavit filed in support of the bail application. It is lastly contended that there are no chances of the applicant of fleeing away from the judicial process or tampering with the prosecution evidence.The applicant is languishing in jail since 01.04.2019. In case, the applicant is released on bail, he will not misuse the liberty of bail.

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, the applicant does not deserve any indulgence. In case, the applicant is released on bail, he will misuse the liberty of bail.

Having considered the submissions of the parties and without expressing any opinion on the merits, let the applicant Aman Sayeed alias Ahmad Sayeed, involved in case crime No. 280 of 2019, under sections 147, 332, 353 IPC and section 7 of Criminal Law Amendment Act, and section 3/5/8 of U.P. Prevention of Cow Slaughter Act PS Kotwali Nagar, District Bulandshahr, 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 that :-

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

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

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

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 9.7.2019

Sazia

 

 

 
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