Citation : 2021 Latest Caselaw 2263 ALL
Judgement Date : 11 February, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 28 Case :- U/S 482/378/407 No. - 677 of 2021 Applicant :- Ram Niwas Kanodiya Opposite Party :- State Of U.P. Thru. Secy. Home. Lucknow Counsel for Applicant :- Kaushal Kishore Tewari Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Heard the learned counsel for the petitioner and the learned A.G.A. for the State and also perused the record.
Learned counsel for the applicant submits that the applicant has been released on bail in following cases:-
(i) Case crime No. 194/2017, under Section 406 I.P.C., relating to police station Fardhan, District Lakhimpur Kheri.
(ii) Case crime No. 264/2018 under Section 406 I.P.C., Police Station Kotwali Sadar, District Lakhimpur Kheri.
(iii) Case crime No. 403/2018, under Sections 352/406/420/504/506 I.P.C., Police Station Dhaurahra, District Kheri.
(iv) Case crime No. 317/2019, under Sections 2/3 Gangster Act, Police Station Dhaurahra, District Kheri.
Learned counsel for the applicant submits that due to poor financial condition, the applicant is not in a position to manage six (06) sureties of Rs.50,000/- in all three cases.
As such, he seeks the benefit of judgment passed by Hon'be Supreme Court of India in "Hani Nishad @ Mohammad Imran @ Vikky vs. The State of U.P." passed in Special Leave to Appeal (Crl) No. 8914-8915 of 2018.
Considering the aforesaid, it is provided that the applicant may furnish a personal bond and two sureties which shall be treated to be valid in all other cases above mentioned in which the bail orders have been passed.
With these observations this application under Section 482 Cr.P.c. is disposed of.
Order Date :- 11.2.2021
R.C.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!