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

Firasat vs State Of U.P.
2019 Latest Caselaw 3974 ALL

Citation : 2019 Latest Caselaw 3974 ALL
Judgement Date : 2 May, 2019

Allahabad High Court
Firasat vs State Of U.P. on 2 May, 2019
Bench: Krishna Pratap Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18644 of 2019
 

 
Applicant :- Firasat
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Zafeer Ahmad
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishna Pratap Singh,J.

Heard learned counsel for the applicant as well as 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. Learned counsel for the applicant further submits that no incriminating articles have been recovered from the possession of the applicant. The alleged recovery of country made pistol and cartridges are planted. Learned counsel also submits that similarly placed co-accused Mehmuddin, who was also arrested at the spot along with the applicant, has been granted bail by this Court in Criminal Misc. Bail Application No. 17462 of 2019 vide order dated 25.4.2019. The applicant is languishing in jail since 2.4.2019. Criminal history has been explained by the learned counsel for the applicant. 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 Firasat, involved in case crime No. 121 of 2019, under Section 5/25 of the Arms Act, PS Shahjad Nagar, district Rampur, 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 :- 2.5.2019

Ishrat

 

 

 
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