Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mansoor Ahmad @ Tappa vs State Of U.P.
2019 Latest Caselaw 4543 ALL

Citation : 2019 Latest Caselaw 4543 ALL
Judgement Date : 15 May, 2019

Allahabad High Court
Mansoor Ahmad @ Tappa vs State Of U.P. on 15 May, 2019
Bench: Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 74
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20346 of 2019
 

 
Applicant :- Mansoor Ahmad @ Tappa
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Archana Hans,Shashank Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Bachchoo Lal,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.

Learned counsel for the applicant submits that initially the FIR was lodged under section 147, 148 and 307 IPC against son of Mahtab, Golu, Chhamman, Haseen, Mansoor Ahmad @ Tappa (applicant), Tipu and others making general allegation of firing. In this incident father of informant namely Mohd. Shahzade received gun shot injury. As per injury report only one gun shot injury has been found on the person of injured/deceased Mohd. Shahzade. The deceased died after 10 days of the alleged incident. In postmortem report the cause of death of the deceased has been shown septicemic shock due to ante mortem fire arm injury (infection). It has further been submitted that in FIR it has been mentioned that the deceased sustained gun shot injury on his head and neck but at the time of medical examination only one gun shot injury has been found on his neck. During investigation the involvement of Tipu, Haseen, Aijaz and Badshah have been found false. Aijaz and Badshah were not named in the FIR. There is general allegation of firing against 4 persons including the applicant but it is not specified as to whose fire hit the deceased. There is general allegation against the applicant. No specific role has been assigned to him. It has further been submitted that nothing incrimianting has been recovered from the possession of the applicant or on his pointing out. The applicant has not committed the alleged offence. He has falsely been implicated in the present case. The criminal history of the applicant has been explained in para 17 of the affidavit filed in support of bail application. After this case the gangster case has also been slapped upon the applicant. The applicant is in jail since 2.1.2019.

Per contra; learned A.G.A. has opposed the prayer for bail.

Considering the facts and circumstances of the case and without expressing any opinion on the merits of the case, I find it a fit case for bail.

Let the applicant Mansoor Ahmad @ Tappa involved in Case Crime No. 530 of 2018, under section 147, 148, 302 IPC, P.S. Khuldabad, District Allahabad be released on bail on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:

1. The applicant will not tamper with the evidence.

2. He shall not pressurize/intimidate the prosecution witnesses and shall cooperate with the trial.

3. He shall appear on each and every date fixed by the trial court unless personal appearance is exempted by the court concerned.

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

Order Date :- 15.5.2019

Masarrat

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter