Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pappu vs State Of U.P. A And 3 Others
2023 Latest Caselaw 614 ALL

Citation : 2023 Latest Caselaw 614 ALL
Judgement Date : 6 January, 2023

Allahabad High Court
Pappu vs State Of U.P. A And 3 Others on 6 January, 2023
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 42150 of 2022
 

 
Applicant :- Pappu
 
Opposite Party :- State Of U.P. A And 3 Others
 
Counsel for Applicant :- Ranvijay Kumar,Awadhesh Kumar Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.

As per office report dated 3.12.2022,notice has been served upon the opposite party no.2 but no one appears on his behalf.

Supplementary affidavit filed by learned counsel for the applicant is taken on record.

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

The instant bail application has been filed on behalf of the applicant, Pappu, with a prayer to release him on bail in Case Crime No. 188 of 2022, under Sections 376,323, IPC and section 5/6 POCSO Act Police Station Bisalpur , District- Pilibhit, during pendency of trial.

Applicant was initially implicated for committing offence under sections 354(Kha),323 I.P.C. and section 9/10 POCSO Act.Subsequently he has been implicated for the offence under section 376 I.P.C. and section 5/6 POCSO Act besides section 323 I.P.C. Learned counsel for the applicant has submitted that there is old enmity between father of the applicant and informant.The applicant has been falsely implicated in this case.No external and internal injuries have been found on the body of the victim. Applicant has been implicated in this case on account of neighbourly dispute.Supplementary affidavit has been filed by the learned counsel for the applicant bringing on record two bail orders passed in the year 2013 by the Juvenile Justice Board Pilibhit enlarging the applicant on bailThe applicant is in jail since 4.4.2022 and has no other criminal history.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

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.

4. That the applicant shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;

5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law to ensure presence of the applicant.

6. The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.

The trial court is directed to expedite the trial of the present case and conclude the same expeditiously preferably within a period of six months from the date of production of a certified copy of this order, if there is no legal impediment.

Order Date :- 6.1.2023

Atul kr. sri.

 

 

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter