Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalla vs State Of U.P. Thru. Prin. Secy. ...
2023 Latest Caselaw 5524 ALL

Citation : 2023 Latest Caselaw 5524 ALL
Judgement Date : 20 February, 2023

Allahabad High Court
Lalla vs State Of U.P. Thru. Prin. Secy. ... on 20 February, 2023
Bench: Shamim Ahmed



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 15
 

 
Case :- CRIMINAL APPEAL No. - 519 of 2023
 

 
Appellant :- Lalla
 
Respondent :- State Of U.P. Thru. Prin. Secy. Home, Lucknow
 
Counsel for Appellant :- Ravi Dingar,Jyoti Rajpoot,Sachida Nand
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Shamim Ahmed,J.

Heard Sri Sachchianand, learned counsel for the appellant and Sri Akhliesh kumar vyas, learned A.G.A. for the State.

Perused the impugned judgment.

Admit.

Summon the lower court record.

Notice has already been received by learned A.G.A. on behalf of the State.

List this appeal in the due course of hearing.

(Order on Criminal Misc. Bail Application No. 1/2023)

Heard Sri Sachchianand, learned counsel for the appellant and Sri Akhliesh kumar vyas, learned A.G.A. for the State.

The appellant Lalla, seeks bail in this appeal, which has been preferred against the judgment and order dated 17.01.2023 passed by the Learned Special Judge SC/ST Act, Lucknow in Case No. 749/1999 Crime No. 524/1996, under Section 307 I.P.C.,Police Station Gosaiganj, District Lucknow convicting and sentencing the appellant under Section 307 I.P.C. imprisonment for five years rigorous imprisonment and fine of Rs. 10,000/- with default stipulation.

Submission of counsel for the appellant is that maximum period of sentence awarded to the appellant for offence under Section 307 I.P.C. is five years rigorous imprisonment with a fine of Rs. 10,000/- with default stipulation.

Learned counsel for the appellant further submits that appellant was on bail during course of trial which was never misused by him. There is no likelihood of this appeal to be heard at an early date or in near future in the wake of heavy pendency of cases in the court.

Several other submissions in order to demonstrate the falsity of the allegations made against the appellant have also been placed forth before the court. The circumstances which, according to the counsel, led to the false implication of the accused have also been touched upon at length. It has been assured on behalf of the appellant that he is ready to cooperate with the process of law and shall faithfully make himself available before the court whenever required.

Counsel has attempted to point out several other inherent infirmities in the evidence and also the elements of improbability contained therein and it has been argued that with such infirmities on record there is a reasonable prospect of this appeal being allowed after final hearing takes place.

Learned A.G.A. has opposed the prayer for bail.

After perusing the record in the light of the submissions made at the bar and after taking an overall view of all the facts and circumstances of this case, the nature of evidence, the period of detention already undergone, the unlikelihood of early hearing and conclusion of appeal, this Court is of the view that the appellant may be enlarged on bail.

Let the appellant- Lalla convicted and sentenced in Case No. 749/1999 arising out of Crime No. 524/1996, under Sections 307 I.P.C. Police Station Gosaiganj, District Lucknow be released on bail on his executing personal bond and two sureties each in the like amount to the satisfaction of the court concerned.

It is made clear that fine is not stayed and the same be deposited by the appellant within two months after he is enlarged on bail.

On acceptance of bail bond and personal bond, the lower court concerned shall transmit the photostat copies thereof to this Court for being kept on the record.

The party shall file computer generated copy of such order downloaded from the official website of High Court, Allahabad or certified copy issued from the Registry of the High Court, Allahabad.

The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court, Allahabad and shall make a declaration of such verification in writing.

Order Date :- 20.2.2023

Preeti.

 

 

 
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