Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naeem vs State Of Uttarakhand
2026 Latest Caselaw 2389 UK

Citation : 2026 Latest Caselaw 2389 UK
Judgement Date : 25 March, 2026

[Cites 0, Cited by 0]

Uttarakhand High Court

Naeem vs State Of Uttarakhand on 25 March, 2026

                                                                               COURT'S OR JUDGES'S ORDERS
              Office Notes,
             reports, orders
             or proceedings
SL.
      Date    or directions
No
             and Registrar's
                order with
               Signatures
                                                                                      2026:UHC:2152

                               BA1 No. 233 of 2026

                               Naeem                            --Applicant

                                               Versus

                               State of Uttarakhand            --Respondent

                               Hon'ble Ashish Naithani, J.

Mr. D.S. Mehta, learned counsel for the Applicant.

2. Mr. Dinesh Chauhan, learned A.G.A. for the State of Uttarakhand.

3. The present Bail Application has been moved by the Applicant-Naeem, aged about 22 years, S/o Shri Saleem, R/o Bhagatpur Tanda, District Moradabad, Uttar Pradesh. The Applicant is in judicial custody in connection with FIR No. 0401 of 2025, registered at Police Station Ramnagar, District Nainital, for offences punishable under Section 103(1) of the Bharatiya Nyaya Sanhita, 2023.

4. Heard Mr. D.S. Mehta, learned counsel for the Applicant, and Mr. Dinesh Chauhan, learned A.G.A. for the State of Uttarakhand. Perused the record.

5. The Applicant is alleged to have murdered his own father, namely Saleem, by assaulting him with sticks, which were allegedly recovered at the instance of the Applicant during the course of investigation in the presence of police personnel and witnesses. The primary ground urged for grant of bail is that there is no motive or credible evidence linking the Applicant to the alleged offence. It is submitted that the deceased was living alone at Ramnagar (Puchdi Nayi Basti), whereas the Applicant and the co-accused (his brother- Nazim) were residing at Tanda, Moradabad. It is further submitted that the deceased was found dead in the morning by the complainant Raeesh (other son of the deceased), who used to provide him meals. On the previous day, when the complainant, the other son of the deceased, had visited, the deceased was alive; however, on the following day, he was found dead. It is also contended that the FIR was initially lodged against unknown persons and the Applicant has been falsely implicated at a later stage. Hence, it is prayed that the Applicant be enlarged on bail.

6. Learned State Counsel opposed the bail application and submitted that the deceased owned certain property in Moradabad and intended to sell the same. It is argued that this provided a motive for the Applicant and co-accused to eliminate the deceased for monetary gain. It is further contended that, on the date of the incident, the Applicant along with the co-accused was traced to the place of occurrence through mobile location data.

7. Considering the submissions advanced and the material available on record, this Court notes that although the prosecution relies upon recovery of sticks and mobile location, at this stage, the alleged weapon is not conclusively connected with the offence in the absence of any forensic report. Further, mobile location evidence, by itself, is not conclusive. The alleged motive also requires deeper examination during trial. Moreover, the Applicant was not named in the FIR.

8. Thus, without expressing any opinion on the merits of the case, this Court is of the view that the Applicant is entitled to be released on bail. Accordingly, the Bail Application is allowed.

9. Let the Applicant be released on bail upon executing a personal bond and furnishing two reliable sureties of the like amount to the satisfaction of the Court concerned.

10. All pending applications, if any, stand disposed of.

(Ashish Naithani, J.) 25.03.2026 Shiksha

 
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 Newsletter