Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 4]

Allahabad High Court

Omveer Singh @ Vipin vs State Of U.P. on 6 October, 2020

Author: Vivek Kumar Singh

Bench: Vivek Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 30033 of 2020
 

 
Applicant :- Omveer Singh @ Vipin
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Ajay Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Kumar Singh,J.
 

Heard learned counsel for the applicant, Sri Sanjay Singh, learned AGA-I for the State and perused the record.

The submission of learned counsel for the applicant is that the applicant has been falsely implicated in the present due to ulterior motive. Learned counsel for the applicant further submits that applicant's case is at par with co-accused Sher Singh who has been admitted to bail by this Court vide order dated 22.4.2019 passed in Crl. Misc. Bail Application No. 16228 of 2019. He claims parity and states that the applicant is also entitled for bail. The applicant is languishing in jail since 12.8.2020. He undertakes that he will not misuse the liberty, if granted, therefore, he may be released on bail.

Learned counsel appearing for the opposite party vehemently opposed the prayer but could not dispute the factual aspect of the matter.

Having heard submissions of learned counsel of both sides, considering nature of accusation, severity of punishment in case of conviction, nature of supporting evidence, prima facie satisfaction in support of the charge, reformative theory of punishment, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh v. State of U.P. and another, (2018) 3 SCC 22, without expressing any view on the merits of the case, I find it to be a case of bail.

Let the applicant- Omveer Singh alias Vipin involved in Case Crime No. 600 of 2018, under Sections 272, 419, 420, 467, 468 IPC and 60(1) U.P. Excise Act, Police Station Iglas, District Aligarh be released on bail, on his executing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned, with the following conditions:

1. The applicant will attend and co-operate the trial proceedings pending before the court concerned on the date fixed after release.
2. He will not tamper with the witnesses.
3. He will not indulge in any illegal activities during the bail period.

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

It is clarified that the observations, if any, made in this order are strictly confined to the disposal of this bail application and must not be construed to have any reflection on the ultimate merits of the case.

The party is permitted to file a computer generated copy of this order downloaded from the official website of Allahabad High Court before the court concerned, who shall verify the authenticity of such computerized copy of the order from the official website of Allahabad High Court and shall make a declaration of such verification in writing.

Order Date :- 6.10.2020 Digamber