Allahabad High Court
Nadeem @ Firoz @ Kaamraan @ Jeetu @ Ali ... vs State Of U.P. Thru. Prin. Secy. Home on 22 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15163 of 2022 Applicant :- Nadeem @ Firoz @ Kaamraan @ Jeetu @ Ali Khan Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Counsel for Applicant :- Rahul Kumar Shukla,Prabhat Kumar Mishra Counsel for Opposite Party :- G.A. Hon'ble Shree Prakash Singh,J.
Heard learned counsel for the applicant, Sri Bishwa Nath Nishad, learned A.G.A. for the State and perused the record.
Instant application has been filed with a prayer to release the applicant on bail during the trial in Case Crime No. 348 of 2022, under Section 2/3 of the U.P. Gangsters and Anti-Social Activities (Prevention) Act, 1986 registered at Police Station Gajipur, District Lucknow.
Learned counsel appearing for the applicant submits that the applicant is innocent and he has been falsely implicated in the instant matter. He added that there are nine cases depicted in the gang chart against the applicant wherein he has been enlarged on bail. The bail orders have been annexed along with this bail application and the same has also been explained in para 5 of the bail application. Apart from the cases shown in the gang chart, there is one case previous criminal history of the applicant wherein he has been enlarged on bail and bail order has been annexed along with this bail application. He submits that he is a law abiding citizen and he was never involved in committing the aforesaid offence. He further submits that the applicant is not a member or leader of any gang and he is languishing in jail since 20.03.2022. In case, the applicant is granted bail, he will not misuse the liberty of bail and would cooperate in the trial proceedings.
On the other hand, learned A.G.A. for the State vehemently opposed the contentions aforesaid but could not dispute the fact that the present applicant has been enlarged on bail in nine cases shown in the gang chart and further he could not dispute the fact regarding any other criminal history against the present applicant except one case mentioned in the bail application.
Considering the submissions of learned counsel of both sides, nature of accusation and severity of punishment in case of conviction, nature of supporting evidence, prima facie satisfaction of the Court in support of the charge, reformative theory of punishment and without expressing any view on the merits of the case, I find it to be a fit case for bail.
Let the applicant- Nadeem @ Firoj @ Kaamraan @ Jeetu @ Ali Khan involved in the aforementioned crime 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:-
(1) The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, or otherwise during the investigation or trial;
(2) 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. He 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;
(3) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C.; and (4) 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, the trial court shall initiate proceedings against him, in accordance with law under Section 174-A of the Indian Penal Code.
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 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 merits of the case.
Order Date :- 22.12.2022 A.Kr*