Citation : 2024 Latest Caselaw 15369 ALL
Judgement Date : 2 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:79328 Court No. - 65 Case :- CRIMINAL MISC. BAIL CANCELLATION APPLICATION No. - 427 of 2021 Applicant :- Ayyub Opposite Party :- State of U.P. and Another Counsel for Applicant :- Rajiv Sharma Counsel for Opposite Party :- G.A.,Mohammad Sakir Hon'ble Saurabh Shyam Shamshery,J.
1. Learned counsel for applicant is not present. Sri Mohammad Sakir, learned counsel appearing on behalf of accused.
2. This is an application for cancellation of bail granted to accused vide order dated 24.05.2016 passed by co-ordinate Bench in Case Crime No. 178 of 2015 under Sections - 302, 207, 34 I.P.C. Police Station- Kotwali, District Shamli.
3. Learned AGA appearing for State submits that application is filed mainly on ground that after released on bail accused has extended threat to informant and his relatives for compromise, in this regard an application was given on 05.08.2019 to concerned S.H.O., however, present status of trial as well as outcome of complaint is not on record.
4. In aforesaid circumstances, since there is no sufficient material in support of allegation as well as present status of trial is also not on record, therefore, in the light of judgment passed by Supreme Court in Himanshu Sharma vs. State of Madhya Pradesh, 2024 SCC OnLine SC 187 I do not find it a fit case to cancel bail of accused at this stage.
5. However, in the interest of justice, this application is disposed of with observation that applicant will have liberty to approach this Court, if there is violation of any condition of bail alongwith substantial material and status of trial.
6. Trial Court is also at liberty to cancel bail, in case accused violates any condition of bail.
Order Date :- 2.5.2024
P. Pandey
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!