Allahabad High Court
Riyaz vs State Of U.P. on 17 July, 2019
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 29 Case :- BAIL No. - 5550 of 2019 Applicant :- Riyaz Opposite Party :- State Of U.P. Counsel for Applicant :- Satyendra Nath Pandey Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Rejoinder affidavit filed by learned counsel for the applicant is taken on record.
Heard learned counsel for the applicant, learned AGA for the State and perused the record.
The contention of the learned counsel for the applicant is that it is an admitted case of the prosecution that the abductee has leveled allegation of abduction against co-accused Javed. The only allegation against the accused-applicant is that he was accompanying with the other co-accused and asked the abductee to show the meat shop. It is also contended on behalf of the applicant that recovery memo prepared by the police is false and also falsifies the statement under Section 164 Cr.P.C. of the abductee who is stated that he was taken to Unnao by co-accused Dinesh Yadav. It is also contended that as per Section 164 Cr.P.C., arrest of the accused-applicant is from the house of Dinesh Yadav and the abductee after the arrest of the accused-applicant is shown to have gone with his father whereas according to recovery memo, the boy has been shown to be recovered from some other place on a road towards the jungle at about 04.05 pm. It is further contended that these two contradictory things are not possible and as such it demolishes the entire fard recovery and prosecution story. It is also submitted that co-accused Rehan has been enlarged on bail by this Court vide order dated 10.07.2019 passed in Bail No. 5656 of 2019. 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.
Without expressing any opinion on the merits of the case and considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, reasonable apprehension of tempering of the witnesses and prima facie satisfaction of the Court in support of the charge, the applicant is entitled to be released on bail in this case.
Let the applicant Riyaz involved in Case Crime No. 1469 of 2018, under Sections 364-A IPC., Police Station- Thakurganj, District- Lucknow 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 :- 17.7.2019 Vikram/-