Allahabad High Court
Tara Prasad vs State Of U.P. on 13 November, 2019
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- BAIL No. - 10717 of 2019 Applicant :- Tara Prasad Opposite Party :- State of U.P. Counsel for Applicant :- Anil Kumar Pandey Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
It is contended on behalf of applicant that the matter is triable by Magistrate. The father of the applicant died three years back and fraudulently the land of the father of the petitioner was got mutated in the name of the complainant. Therefore the applicant filed an application under Section 156(3) Cr.P.C. against the complainant Kamlesh Kumar which has been treated as complaint case. The Tehsildar in his report has found the said mutation fake and has passed the consequential orders for mutating it in the name of the applicant. The order passed by the Tehsildar is on record. It is further contended on behalf of the applicant that final report in this case has been filed by the Investigating Officer saying that no offence is made out against the present applicant. However, the said final report while it was pending for approval before the Superintendent of Police, the Investigating Officer without there being any order from the Superintendent of Police conducted the further investigation and filed the chargesheet only on the basis of sole statement of Lekhpal. It is further contended that the applicant has no criminal history.
It is lastly submitted that there is no possibility of the applicant of fleeing away from judicial custody or tampering with the witnesses. In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.
Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.
Considering the facts and circumstances of the case, and also considering the nature of allegations, arguments advanced by learned counsel for the parties and without expressing any opinion on merits of the case, I find it to be a fit case for enlarging the applicant on bail.
Let the applicant, Tara Prasad involved in Crime No. 214 of 2018, under Sections 419, 420, 467, 468 and 471 I.P.C., Police Station - Asandra, District - Barabanki be released on bail on his 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 the evidence during the trial.
(ii) The applicant will not pressurize/ intimidate the prosecution witness.
(iii) The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.
(iv) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates 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.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(vi) 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. is issued and the 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 of the Indian Penal Code.
Order Date :- 13.11.2019 Shubhankar