Citation : 2026 Latest Caselaw 3075 UK
Judgement Date : 16 April, 2026
2026:UHC:2714-DB
IN THE HIGH COURT OF UTTARAKHAND AT
NAINITAL
THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
THE HON'BLE SRI JUSTICE ALOK MAHRA
16TH APRIL, 2026
CRIMINAL APPEAL No.162 of 2025
Abdul Malik ....Appellant
Versus
State of Uttarakhand ....Respondent
Counsel for the Appellant : Mr. Sanpreet Singh Ajmani, Advocate
with Mr. Vikas Kumar Guglani, Advocate
and Ms. Amitoz Kaur, Advocate.
Counsel for the Respondent : Mr. J.S. Virk, Deputy Advocate General
with Mr. Rakesh Kumar Joshi, Assistant
Government Advocate.
(Per : Shri Alok Kumar Verma, J.)
Appellant-Abdul Malik is in judicial custody for
the offence punishable under Sections 147, 148, 149,
307, 332, 353, 395, 427, 435, 120B of the Indian Penal
Code, 1860, Section 7 of the Criminal Law Amendment
Act, 1932, Section 3 and Section 4 of the Prevention of
Damage to Public Property Act, 1984 and Section 15
read with Section 16 of the Unlawful Activities
(Prevention) Act, 1967 in Case Crime No.22 of 2024,
registered at Police Station Banbhoolpura, Haldwani,
District Nainital.
2. On 06.02.2025, learned Special Judge
1
2026:UHC:2714-DB
(U.A.P., Act)/IInd Additional Sessions Judge, Haldwani,
District Nainital has rejected the bail application of the
appellant, filed in Special Sessions Trial No.2 of 2024.
3. In short, as per the prosecution, on
08.02.2024, the police team was present during the
demolition proceedings of the mosque situated in the
Malik ka Bagicha. Meanwhile, the police received an
information that the rioters are setting the police
station on fire. On the said information, the police team
left for the police station. The police personnel were
attacked with stones and firing by individuals from
nearby houses near Karim Hotel. The police vehicles
were set on fire and the police personnel were beaten,
in which, they (police personnel) sustained injuries and
a government revolver along with six cartridges were
looted. Before the said incident, a meeting was held at
the house of the appellant on the night of 30.01.2024.
4. Heard Mr. Sanpreet Singh Ajmani, learned
counsel for the appellant and Mr. J.S. Virk, learned
Deputy Advocate General for the respondent.
5. Mr. Sanpreet Singh Ajmani, Advocate, has
contended that the appellant was not present in the
State of Uttarakhand on the date of the incident. He
was in Noida and Delhi. There is no direct evidence
2
2026:UHC:2714-DB
regarding the alleged conspiracy. The entire allegations
against the appellant do not inspire confidence and the
possibility of false implication cannot be completely
ruled out. Appellant has not been convicted by any
court in any criminal case. He has been in custody
since 23.02.2024. He is a permanent resident of
District Nainital, therefore, there is no possibility of his
absconding. Charge-sheet has already been filed,
therefore, there is no chance of tampering with the
evidence. Co-appellants including the co-appellant
Abdul Moied, the son of the appellant, have already
been granted bail by the Co-ordinate Bench of this
Court.
6. On the other hand, Mr. J.S. Virk, Deputy
Advocate General appearing for the respondent, has
opposed the appeal and submitted that the present
appellant and his son Abdul Moied were the main
conspirators of the incident. However, he has fairly
conceded that as per the investigation, the appellant
was not present at the spot on 08.02.2024, and, the
co-appellant Abdul Moied has been granted bail by the
Co-ordinate Bench of this Court.
7. Having considered the submissions of the
parties, this Court is of the view that the appellant is
3
2026:UHC:2714-DB
entitled to be released on bail at this stage.
8. Accordingly, the present Criminal Appeal
(CRLA No.162 of 2025) is allowed. The order dated
06.02.2025, passed by learned Special Judge (U.A.P.,
Act)/IInd Additional Sessions Judge, Haldwani, District
Naintal in Special Sessions Trial No.2 of 2024, is hereby
set aside. The appellant-Abdul Malik is directed to be
released on bail, if he is not wanted in any other
criminal case, on furnishing a personal bond and two
reliable sureties to the satisfaction of the Special Judge,
subject to the following conditions:-
(i) Appellant shall attend the trial court regularly
and he shall not seek any unnecessary
adjournment;
(ii) Appellant shall not directly or indirectly make
any inducement, threat or promise to any person,
acquainted with the facts of this case.
(iii) Appellant shall not leave the country without
the previous permission of the trial court.
__________________
Alok Kumar Verma, J.
____________ Alok Mahra, J. Date: 16.04.2026 JKJ/Pant
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!