Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pinkal Singh @ Satyam Singh vs State Of U.P.
2025 Latest Caselaw 8615 ALL

Citation : 2025 Latest Caselaw 8615 ALL
Judgement Date : 5 April, 2025

Allahabad High Court

Pinkal Singh @ Satyam Singh vs State Of U.P. on 5 April, 2025

Author: Samit Gopal
Bench: Samit Gopal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:48697
 
Court No. - 64
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7353 of 2025
 

 
Applicant :- Pinkal Singh @ Satyam Singh
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Karunesh Pratap Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Samit Gopal,J.
 

1. List revised.

2. Heard Sri Karunesh Pratap Singh, learned counsel for the applicant, Sri Ajay Singh, learned AGA-I for the State and perused the material on records.

3. This bail application under Section 483 of B.N.S.S., 2023 has been filed by the applicant- Pinkal Singh @ Satyam Singh seeking enlargement on bail during trial in connection with Case Crime No. 156 of 2017 (Session Trial No.480 of 2017), under Sections 147, 148, 149, 323, 504, 506, 307, 302 I.P.C., Police Station Jhangaha, District Gorakhpur.

4. Learned counsel for the State submits that he has received instructions in the matter for which he had sought time on 03.03.2025.

5. Learned counsel for the applicant argued that the applicant has been falsely implicated in the present case. It is submitted that the first information report of the present matter was although lodged against seven persons including the applicant but during investigation Surya Nath Singh, Pinkal Singh, the present applicant, Varudhan Singh, Arjun Singh and Meena Singh were exonerated but subsequently, in the trial on an application under Section 319 Cr.P.C., the trial court summoned the said accused persons vide order dated 23.07.2019. It is submitted that Suryanath identically placed co-accused has been granted bail by Co-ordinate Bench of this Court vide order dated 12.11.2024 passed in Criminal Misc. Bail Application No. 37342 of 2024 (Suryanath Singh vs. State of U.P.). The said order reads as under :-

"1. Heard Sri Karunesh Pratap Singh, learned counsel for the applicant and Sri Ram Mohit Yadav, learned A.G.A for the State and perused the records.

2. Applicant seeks bail in Case Crime No.156 of 2017, under Sections 147, 148, 149, 323, 504, 506, 307, 302, I.P.C., Police Station Jhangaha District Gorakhpur during the pendency of trial.

PROSECUTION STORY:

3. On 21.05.2017 at about 5:30 p.m., the applicant and six other named persons are stated to have fired at the informant and his party, where one person expired and another was injured and sustained gunshot wound.

ARGUMENTS ON BEHALF OF APPLICANT:

4. The applicant is a bona fide person and has been falsely implicated in the present case. He has nothing to do with the said offence.

5. The F.I.R. is filed with the allegations that were brought against the co-accused person whose case was on similar footing but after thorough investigation, the Investigating Officer found one Surya Nath Singh, to be the sole accused person and he exonerated the applicant and other co-accused persons, but during trial by invoking powers under Section 319 Cr.P.C., the Appellate Court summoned the applicant and other co-accused persons vide order dated 23.07.2019.

6. The applicant had challenged the said order and filed an Special Leave Petition before the Supreme Court by which proceedings were stayed. The said S.L.P. was dismissed on 21.02.2024 and subsequent to it, the applicant was arrested on 13.09.2024.

7. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length.

8. There is no criminal history of the applicant. The applicant is languishing in jail since 01.08.2024 and is ready to cooperate with trial. In case, the applicant is released on bail, he will not misuse the liberty of bail.

ARGUMENTS ON BEHALF OF STATE/INFORMANT:

9. The bail application has been opposed but the submissions raised by the learned counsel for the applicant could not be disputed.

CONCLUSION:

10. The well-known principle of "Presumption of Innocence Unless Proven Guilty," gives rise to the concept of bail as a rule and imprisonment as an exception.

11. A person's right to life and liberty, guaranteed by Article 21 of the Indian Constitution, cannot be taken away simply because the person is accused of committing an offence until the guilt is established beyond a reasonable doubt. Article 21 of the Indian Constitution states that no one's life or personal liberty may be taken away unless the procedure established by law is followed, and the procedure must be just and reasonable. The said principle has been recapitulated by the Supreme Court in Satender Kumar Antil vs. Central Bureau of Investigation and Ors., 2022 INSC 690.

12. Reiterating the aforesaid view the Supreme Court in the case of Manish Sisodia vs. Directorate of Enforcement, 2024 INSC 595 has again emphasised that the very well-settled principle of law that bail is not to be withheld as a punishment is not to be forgotten. It is high time that the Courts should recognize the principle that "bail is a rule and jail is an exception".

13. Learned A.G.A. could not bring forth any exceptional circumstances which would warrant denial of bail to the applicant.

14. It is settled principle of law that the object of bail is to secure the attendance of the accused at the trial. No material particulars or circumstances suggestive of the applicant fleeing from justice or thwarting the course of justice or creating other troubles in the shape of repeating offences or intimidating witnesses and the like have been shown by learned A.G.A.

15. Considering the facts and circumstances of the case, submissions made by learned counsel for the parties, the evidence on record, 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.

16. Let the applicant- Suryanath Singh involved in aforementioned case crime number be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions.

(i) The applicant shall not tamper with evidence.

(ii) The applicant shall remain present, in person, before the Trial Court on dates fixed for (1) opening of the case, (2) framing of charge and (3) recording of statement under Section 313 Cr.P.C. If in the opinion of the Trial Court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

17. In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

18. It is made clear that observations made in granting bail to the applicant shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses."

6. It is further submitted that Sarvajeet Singh, the main accused in the matter, who was charge sheeted has already been granted bail by Co-ordinate Bench of this Court vide order dated 24.01.2025 passed in Criminal Misc. Bail Application No. 41474 of 2024 (Sarvajeet Singh vs. State of U.P.). The said order reads as under :-

"1. List has been revised.

2. Counter affidavit filed by learned A.G.A. is taken on record.

3. Heard Sri Mayank Mohan Dutt Mishra and Sri Sudhanshu Pandey, learned counsel for the applicant as well as Sri Sunil Kumar, learned A.G.A. for the State and perused the record.

4. Applicant seeks bail in Session Trial No.480 of 2017 (State vs. Sarvajeet Singh), pending in the court of Sessions Judge/E.C. Act, Gorakhpur, arising out of Case Crime No.156 of 2017, under Sections 302, 307 I.P.C., Police Station- Jhangaha, District- Gorakhpur, during the pendency of trial.

5. This is the second bail application on behalf of the applicant. The first bail application was rejected by the Co-ordinate Bench of this Court vide order dated 3.12.2020 passed in Criminal Misc. Bail Application No.33241 of 2020.

6. Learned counsel for the applicant has stated that the trial is not moving ahead and is at a standstill. There is no likelihood of conclusion of trial in near future. The applicant is incarcerated since 23.5.2017, i.e. for a period of more than seven years and nine months. The fundamental right of the applicant enshrined under Article 21 of the Constitution of India stands violated as he has been incarcerated for a substantial period of time for no fault of his. The applicant is ready to cooperate with trial. In case, the applicant is released on bail, he will not misuse the liberty of bail.

7. Per contra, the bail application has been opposed on the ground that applicant is the main accused person as it was he who had fired at the deceased person causing his death.

8. This Court had called the status of trial from the trial court concerned and the report of Additional Sessions Judge/Special Judge (E.C. Act), Gorakhpur dated 10.12.2024 is on record. Perusal of the said report reveals as under:

(i) The final report (charge-sheet) was filed in the instant case on 16.8.2017 and after framing the charge on 25.1.2018, prosecution evidence was recorded.

(ii) Three witnesses of fact, namely, PW-1 Ram Bilas Yadav (informant), PW-2 Farchina Devi (injured) and PW-3 Kamlesh, were examined in court on 5.2.2018, 5.6.2018 and 6.12.2018, respectively, and after that the prosecution moved an application U/s 319 Cr.P.C. for summoning the other accused persons who were exonerated by the police during investigation, the same was allowed by the trial court vide order dated 23.7.2019 as such summoned other five accused persons, namely, Surya Nath Singh, Pinkal Singh, Varudhan Singh, Arjun Singh and Meena Singh U/s 147, 148, 149, 302, 307, 323, 504, 506 I.P.C.

(iii) The aforesaid accused persons challenged the said summoning order before the Supreme Court by filing SLP No.9360 of 2019. Supreme Court was pleased to order for staying the proceedings of the trial court vide its order dated 25.10.2019.

(iv) The trial court issued non-bailable warrants against the said five accused persons summoned U/s 319 Cr.P.C. vide its order dated 8.12.2023, as such, the said order of the trial court was also placed before the Supreme Court and the same was again stayed.

(v) The Supreme Court was pleased to dispose of the said SLP vide its order dated 21.2.2024, as such, again the trial court issued non-bailable warrants against the said 05 accused persons vide order dated 21.3.2024. In the meantime, the court was informed that one of the accused persons, namely, Arjun Singh had expired, as such, his death report was sent for verification.

(vi) One of the five accused persons summoned, Surya Nath Singh surrendered before the court on 13.9.2024 and his bail application was disposed of on 18.9.2024, but his bail application was allowed by this Court vide order dated 12.11.2024.

CONCLUSION:

9. Allowing the bail of the accused in Javed Gulam Nabi Shaikh Vs. State of Maharashtra and Another1, the Supreme Court has observed as follows:

"7. Having heard the learned counsel appearing for the parties and having gone through the materials on record, we are inclined to exercise our discretion in favour of the appellant herein keeping in mind the following aspects:

(i) The appellant is in jail as an under-trial prisoner past four years;

(ii) Till this date, the trial court has not been able to even proceed to frame charge; and

(iii) As pointed out by the counsel appearing for the State as well as NIA, the prosecution intends to examine not less than eighty witnesses.

8. Having regard to the aforesaid, we wonder by what period of time, the trial will ultimately conclude. Howsoever serious a crime may be, an accused has a right to speedy trial as enshrined under the Constitution of India.

9. Over a period of time, the trial courts and the High Courts have forgotten a very well settled principle of law that bail is not to be withheld as a punishment.

10. In the aforesaid context, we may remind the trial courts and the High Courts of what came to be observed by this Court in Gudikanti Narasimhulu & Ors. v. Public Prosecutor, High Court,2. We quote:

"What is often forgotten, and therefore warrants reminder, is the object to keep a person in judicial custody pending trial or disposal of an appeal. Lord Russel, C.J., said [R v. Rose, (1898) 18 Cox]:

"I observe that in this case bail was refused for the prisoner. It cannot be too strongly impressed on the, magistracy of the country that bail is not to be withheld as a punishment, but that the requirements as to bail are merely to secure the attendance of the prisoner at trial."

11. The same principle has been reiterated by this Court in Gurbaksh Singh Sibba v. State of Punjab,3 that the object of bail is to secure the attendance of the accused at the trial, that the proper test to be applied in the solution of the question whether bail should be granted or refused is whether it is probable that the party will appear to take his trial and that it is indisputable that bail is not to be withheld as a punishment.

12. Long back, in Hussainara Khatoon v. Home Secy., State of Bihar4, this court had declared that the right to speedy trial of offenders facing criminal charges is "implicit in the broad sweep and content of Article 21 as interpreted by this Court". Remarking that a valid procedure under Article 21 is one which contains a procedure that is "reasonable, fair and just" it was held that:

"Now obviously procedure prescribed by law for depriving a person of liberty cannot be "reasonable, fair or just" unless that procedure ensures a speedy trial for determination of the guilt of such person. No procedure which does not ensure a reasonably quick trial can be regarded as "reasonable, fair or just" and it would fall foul of Article 21. There can, therefore, be no doubt that speedy trial, and by speedy trial we mean reasonably expeditious trial, is an integral and essential part of the fundamental right to life and liberty enshrined in Article 21. The question which would, however, arise is as to what would be the consequence if a person accused of an offence is denied speedy trial and is sought to be deprived of his liberty by imprisonment as a result of a long delayed trial in violation of his fundamental right under Article 21."

13. The aforesaid observations have resonated, time and again, in several judgments, such as Kadra Pahadiya & Ors. v. State of Bihar5 and Abdul Rehman Antulay v. R.S. Nayak6. In the latter the court re-emphasized the right to speedy trial, and further held that an accused, facing prolonged trial, has no option:

"The State or complainant prosecutes him. It is, thus, the obligation of the State or the complainant, as the case may be, to proceed with the case with reasonable promptitude. Particularly, in this country, where the large majority of accused come from poorer and weaker sections of the society, not versed in the ways of law, where they do not often get competent legal advice, the application of the said rule is wholly inadvisable. Of course, in a given case, if an accused demands speedy trial and yet he is not given one, may be a relevant factor in his favour. But we cannot disentitle an accused from complaining of infringement of his right to speedy trial on the ground that he did not ask for or insist upon a speedy trial."

14. In Mohd Muslim @ Hussain v. State (NCT of Delhi)7, this Court observed as under:

"21. Before parting, it would be important to reflect that laws which impose stringent conditions for grant of bail, may be necessary in public interest; yet, if trials are not concluded in time, the injustice wrecked on the individual is immeasurable. Jails are overcrowded and their living conditions, more often than not, appalling. According to the Union Home Ministry's response to Parliament, the National Crime Records Bureau had recorded that as on 31st December 2021, over 5,54,034 prisoners were lodged in jails against total capacity of 4,25,069 lakhs in the country. Of these 122,852 were convicts; the rest 4,27,165 were undertrials.

22. The danger of unjust imprisonment, is that inmates are at risk of "prisonisation" a term described by the Kerala High Court in A Convict Prisoner v. State reported in 1993 Cri LJ 3242, as "a radical transformation" whereby the prisoner:

"loses his identity. He is known by a number. He loses personal possessions. He has no personal relationships. Psychological problems result from loss of freedom, status, possessions, dignity any autonomy of personal life. The inmate culture of prison turns out to be dreadful. The prisoner becomes hostile by ordinary standards. Self-perception changes."

23. There is a further danger of the prisoner turning to crime, "as crime not only turns admirable, but the more professional the crime, more honour is paid to the criminal" (also see Donald Clemmer's 'The Prison Community' published in 1940). Incarceration has further deleterious effects where the accused belongs to the weakest economic strata: immediate loss of livelihood, and in several cases, scattering of families as well as loss of family bonds and alienation from society. The courts therefore, have to be sensitive to these aspects (because in the event of an acquittal, the loss to the accused is irreparable), and ensure that trials - especially in cases, where special laws enact stringent provisions, are taken up and concluded speedily."

15. The requirement of law as being envisaged under Section 19 of the National Investigation Agency Act, 2008 (hereinafter being referred to as "the 2008 Act") mandates that the trial under the Act of any offence by a Special Court shall be held on day-to-day basis on all working days and have precedence over the trial of any other case and Special Courts are to be designated for such an offence by the Central Government in consultation with the Chief Justice of the High Court as contemplated under Section 11 of the 2008.

16. A three-Judge Bench of this Court in Union of India v. K.A. Najeeb8 had an occasion to consider the long incarceration and at the same time the effect of Section 43-D(5) of the UAP Act and observed as under: (SCC p. 722, para 17)

"17. It is thus clear to us that the presence of statutory restrictions like Section 43-D(5) of the UAPA per se does not oust the ability of the constitutional courts to grant bail on grounds of violation of Part III of the Constitution. Indeed, both the restrictions under a statute as well as the powers exercisable under constitutional jurisdiction can be well harmonised. Whereas at commencement of proceedings, the courts are expected to appreciate the legislative policy against grant of bail but the rigours of such provisions will melt down where there is no likelihood of trial being completed within a reasonable time and the period of incarceration already undergone has exceeded a substantial part of the prescribed sentence. Such an approach would safeguard against the possibility of provisions like Section 43-D(5) of the UAPA being used as the sole metric for denial of bail or for wholesale breach of constitutional right to speedy trial."

17. In the recent decision, Satender Kumar Antil v. Central Bureau of Investigation9, prolonged incarceration and inordinate delay engaged the attention of the court, which considered the correct approach towards bail, with respect to several enactments, including Section 37 NDPS Act. The court expressed the opinion that Section 436A (which requires inter alia the accused to be enlarged on bail if the trial is not concluded within specified periods) of the Criminal Procedure Code, 1973 would apply:

"We do not wish to deal with individual enactments as each special Act has got an objective behind it, followed by the rigour imposed. The general principle governing delay would apply to these categories also. To make it clear, the provision contained in Section 436-A of the Code would apply to the Special Acts also in the absence of any specific provision. For example, the rigour as provided under Section 37 of the NDPS Act would not come in the way in such a case as we are dealing with the liberty of a person. We do feel that more the rigour, the quicker the adjudication ought to be. After all, in these types of cases number of witnesses would be very less and there may not be any justification for prolonging the trial. Perhaps there is a need to comply with the directions of this Court to expedite the process and also a stricter compliance of Section 309 of the Code."

18. Criminals are not born out but made. The human potential in everyone is good and so, never write off any criminal as beyond redemption. This humanist fundamental is often missed when dealing with delinquents, juvenile and adult. Indeed, every saint has a past and every sinner a future. When a crime is committed, a variety of factors is responsible for making the offender commit the crime. Those factors may be social and economic, may be, the result of value erosion or parental neglect; may be, because of the stress of circumstances, or the manifestation of temptations in a milieu of affluence contrasted with indigence or other privations.

19. If the State or any prosecuting agency including the court concerned has no wherewithal to provide or protect the fundamental right of an accused to have a speedy trial as enshrined under Article 21 of the Constitution then the State or any other prosecuting agency should not oppose the plea for bail on the ground that the crime committed is serious. Article 21 of the Constitution applies irrespective of the nature of the crime.

20. We may hasten to add that the petitioner is still an accused; not a convict. The over-arching postulate of criminal jurisprudence that an accused is presumed to be innocent until proven guilty cannot be brushed aside lightly, howsoever stringent the penal law may be."

10. The Supreme Court has also allowed the bail of the accused on ground of her long period of incarceration i.e. 6 years and there being no likelihood of conclusion of trial in near future in the case of Indrani Pratim Mukerjea v. CBI10.

11. In the money laundering case of V. Senthil Balaji V. The Deputy Director, Directorate of Enforcement11, the accused was incarcerated for more than 15 months as such the Supreme Court declared "inordinate delay in the conclusion of the trial and the higher threshold for the grant of bail cannot go together".

12. In a significant judgment of Sheikh Javed Iqbal @ Ashfaq Ansari @ Javed Ansari v. State of Uttar Pradesh12 granting bail to an undertrial prisoner facing charges under the Unlawful Activities (Prevention) Act, 1967 (UAPA), the Supreme Court held that a constitutional court can grant bail despite statutory restrictions if it finds that the right to speedy trial under Article 21 of the Constitution has been infringed.

13. While granting bail to ex-West Bengal minister in Partha Chatterjee v. Enforcement Directorate13, the Supreme Court reiterated the principle that "a suspect cannot be held in custody indefinitely and that undertrial incarceration should not amount to punitive detention."

"The Court would, nevertheless, ensure that affluent or influential accused do not obstruct the ongoing investigation, tamper with evidence, or influence witnesses, namely, actions that undermine the fundamental doctrine of a fair trial," observed the bench.

14. Learned AGA could not bring forth any exceptional circumstances which would warrant denial of bail to the applicant.

15. It is settled principle of law that the object of bail is to secure the attendance of the accused at the trial. No material particulars or circumstances suggestive of the applicant fleeing from justice or thwarting the course of justice or creating other troubles in the shape of repeating offences or intimidating witnesses and the like have been shown by learned AGA.

16. It is deeply regrettable that the applicant has been languishing in jail for approximately seven years and nine months, with the trial having remained stagnant since 25.10.2019. Such prolonged incarceration, coupled with the complete lack of progress in the trial, is a serious infringement on the applicant's fundamental right to a speedy trial as guaranteed under Article 21 of the Constitution of India. Keeping the applicant in custody under these circumstances, when there is no realistic possibility of the trial being concluded in the near future, is both unjust and unwarranted. Justice demands that the applicant's continued detention be reconsidered, and appropriate relief be granted without delay.

17. Having heard learned counsels for the parties, taking into consideration the circumstances of the instant case as three accused persons are still absconding, there being no likelihood of conclusion of trial in near future and the fact that there are sixteen witnesses to be examined of which three have been examined; furthermore in the case of summoning additional accused U/s 319 Cr.P.C., the statements of already examined witnesses are to be recorded again and the trial shall almost proceed de-novo as also in the light of aforesaid judgments of the Supreme Court, 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.

18. Let the applicant- Sarvajeet Singh involved in aforementioned case crime number be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions.

(i) The applicant shall not tamper with evidence.

(ii) The applicant shall remain present, in person, before the Trial Court on dates fixed for (1) opening of the case, (2) framing of charge and (3) recording of statement under Section 313 Cr.P.C./351 B.N.S.S. If in the opinion of the Trial Court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

19. In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

20. It is made clear that observations made in granting bail to the applicant shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses."

7. Both the orders have been placed before this Court, which have collectively been annexed as Annexure-14 to the affidavit.

8. It is submitted that case of the applicant is identical to that of co-accused Suryanath Singh who has been granted bail. It is submitted that the applicant and co-accused were summoned under Section 319 Cr.P.C. A Criminal Revision was filed before this Court being Criminal Revision No. 3199 of 2019 which was dismissed vide judgement and order dated 20.08.2019 against which a Special Leave to Appeal (Crl.) No. 9630 of 2019 (Suryanath Singh vs. State of U.P.) was filed before the Apex Court in which initially vide order dated 25.10.2019 an interim stay of operation of the judgement and order dated 23.07.2019 passed by the trial court was granted but subsequently, the said petition was dismissed by the Apex Court vide order dated 21.02.2024. It is submitted that the applicant has no criminal history, as stated in para 34 of the affidavit, and is in jail since 18.02.2025.

9. Per contra, learned counsel for the State opposed the prayer for bail but could not dispute the arguments as aforesaid.

10. After having heard learned counsel for the parties and perusing the record, it is evident that the applicant along with five other co-accused persons were exonerated of the charges during investigation but subsequently, they were summoned under Section 319 Cr.P.C. The accused Suryanath Singh, who has also been summoned under Section 319 Cr.P.C., has been granted bail by Co-ordinate Bench of this Court. Co-accused Sarvajeet Singh against whom charge sheet has been filed, has already been granted bail by Co-ordinate Bench of this Court.

11. Looking to the facts and circumstances of this case, the nature of evidence and also the absence of any convincing material to indicate the possibility of tampering with the evidence, this Court is of the view that the applicant may be enlarged on bail.

12. Let the applicant- Pinkal Singh @ Satyam Singh be released on bail in the aforesaid case crime number on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

i) The applicant will not tamper with prosecution evidence and will not harm or harass the victim/complainant in any manner whatsoever.

ii) The applicant will abide the orders of court, will attend the court on every date and will not delay the disposal of trial in any manner whatsoever.

(iii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the date fixed for evidence when 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.

(iv) The applicant will not misuse the liberty of bail in any manner whatsoever. In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under section 82 Cr.P.C., may be issued and if applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under section 174-A I.P.C.

(v) The applicant shall remain present, in person, before the trial court on dates fixed for (1) opening of the case, (2) framing of charge and (3) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law and the trial court may proceed against him under Section 229-A IPC.

(vi) The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously after the release of the applicant.

13. The identity, status and residential proof of sureties will be verified by court concerned and in case of breach of any of the conditions mentioned above, court concerned will be at liberty to cancel the bail and send the applicant to prison.

14. The bail application is allowed.

15. Pending application (s), if any, shall stand disposed of.

(Samit Gopal,J.)

Order Date :- 5.4.2025

Manoj

 

 

 
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