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

Pradum Nishad vs State Of U.P. And Another
2023 Latest Caselaw 91 ALL

Citation : 2023 Latest Caselaw 91 ALL
Judgement Date : 2 January, 2023

Allahabad High Court
Pradum Nishad vs State Of U.P. And Another on 2 January, 2023
Bench: Gautam Chowdhary



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 79
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1467 of 2021
 

 
Applicant :- Pradum Nishad
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Vishwanath Mishra,Amar Nath Tiwari,Budhi Sagar Tripathi,Pankaj Kumar Mishra,Satya Priya Mishra
 
Counsel for Opposite Party :- G.A.,Brij Lal Shukla
 

 
Hon'ble Dr. Gautam Chowdhary,J.

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

The instant bail application has been filed on behalf of the applicant, Pradum Nishad, with a prayer to release him on bail in Case Crime No. 677 of 2020, under Section 376 I.P.C. & 5/6 POCSO Act, Police Station- Jhangha, District- Gorakhpur, during pendency of trial.

Learned counsel for the applicant submits that applicant is innocent and he has been falsely implicated in the present case due to some ulterior motive. Learned counsel for the applicant submits that alleged incident took place on 10.06.2020 whereas the application was moved on 09.07.2020 i.e. after delay of one month and F.I.R. was registered on 5.11.2020 and there is no explanation in delay in lodging the F.I.R. Learned counsel for the applicant submits that applicant was not present on the place of incident and just gain property applicant had been implicated in the present case due to family dispute. It is next argued by learned counsel for the applicant that P.W.-1 and P.W.-2 turned hostile. It is next submitted that applicant has no criminal history and he is languishing in jail since 27.11.2020 and in case, he is enlarged on bail he will not misuse the liberty of bail and shall cooperate with the trial.

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 coupled with the fact that P.W.-1 and P.W.-2 turned hostile 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- Pradum Nishad 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.

Order Date :- 2.1.2023

Sachin/-

 

 

 
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