Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sheebu vs State Of U.P. Thru. Prin. Secy. ...
2021 Latest Caselaw 181 ALL

Citation : 2021 Latest Caselaw 181 ALL
Judgement Date : 5 January, 2021

Allahabad High Court
Sheebu vs State Of U.P. Thru. Prin. Secy. ... on 5 January, 2021
Bench: Alok Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 29
 

 
Case :- U/S 482/378/407 No. - 3124 of 2020
 

 
Applicant :- Sheebu
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lucknow & Ors.
 
Counsel for Applicant :- Samrat Gupta,Rizwan Ali
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Alok Mathur,J.

1. Heard learned counsel for the applicant and learned A.G.A. for the State.

2. It has been submitted by the learned counsel for the applicant that the applicant is innocent and has been falsely implicated by the concerned police in four cases. It has further been submitted that in all the cases bail application has been allowed by this Court/ court below but due to his poverty and financial crisis he is not able to manage separate sureties in all the cases. It has further been submitted that the applicant may be allowed to be released on bail only on two sureties in regard to all the cases. Learned counsel further submitted that the applicant has been enlarged on bail in the following cases.

(i) Case Crime No.65/20, under sections 457/380 IPC, police station Thakurganj, District Lucknow.

(ii) Case Crime No.77/20, under sections 457/380 IPC, police station Thakurganj, District Lucknow.

(iii) Case Crime No.186/20, under sections 457/380 IPC, police station Thakurganj, District Lucknow.

(iv) Case Crime No. 222/20, under sections 457/380 IPC, police station Thakurganj, District Lucknow.

(v) Case Crime No. 69/20, under sections 457/380 IPC, police station Thakurganj, District Lucknow.

(vi) Case Crime No. 94/20, under sections 457/380 IPC, police station Thakurganj, District Lucknow.

3. Learned A.G.A. vehemently opposed and submitted that all the offences against the applicant are pending in different courts and hence prayer of the applicant cannot be allowed.

4. Keeping in view the submission made by the learned counsel for the applicant as well as the factual argument and the judgment and order dated 29.10.2018 of Hon'ble Supreme Court in the case of Hani Nishad @ Mohammad Imran @ Vikky Vs. The State of Uttar Pradesh passed in Petition (s) for Special Leave to Appeal (Crl.) No(s). 8914-8915/2018,this Court is of the view that ends of justice would be met in case applicant is directed to submit fresh two sureties and a personal bond on the higher side to the satisfaction of the Court concerned, in one case and the same shall be considered by the Court concerned as sureties and bonds in other case(s) for the purpose of releasing the applicant on bail.

5. It is ordered accordingly.

6. With the aforesaid observations, the instant application under section 482 Cr.P.C. is accordingly disposed of.

(Alok Mathur, J.)

Order Date :- 5.1.2021

Ravi/

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter