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 6, Cited by 0]

Allahabad High Court

Dhanwan Singh And 2 Others vs State Of U.P. on 2 August, 2019

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34771 of 2018
 

 
Applicant :- Dhanwan Singh And 2 Others
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Rajiv Kumar Singh,Rajendra Kumar Pandey
 
Counsel for Opposite Party :- G.A.,Azad Khan
 

 
Hon'ble Ajit Singh,J.
 

Heard learned counsel for the applicants and learned A.G.A. for the State.

This is a bail application on behalf of the applicants in connection with Case Crime No. 946 of 2017, under Sections 302, 307, 452, 504 & 506 I.P.C., P.S. Jaithra, District Etah.

The contention of the learned counsel for the applicants is that the accused is absolutely innocent and they have been falsely implicated in the present case due to ulterior motive. Submission is that no specific role has been assigned to the accused. He submitted that the general allegation against all the accused is that of making indiscriminate firing in which one lady died and three persons were injured. He next submitted that there are cross-cases between the parties. He further submitted that the co-accused Jagesh who was having similar role, has already been enlarged on bail vide order dated 31.05.2019 passed by another Bench of this Court in Criminal Misc. Bail Application No. 23645 of 2018.

He has placed reliance in the case of Data Ram Vs. State of U.P. and others, 2018(3) SCC 22. The accused is languishing in jail since 19.11.2017 and in case, he is released on bail, he will not misuse the liberty of bail and will cooperate in the trial.

Learned A.G.A. and learned counsel for the complainant Sri Azad Khan have opposed the bail plea but have not disputed the fact that the co-accused has been granted bail.

Considering the overall facts and circumstances, the nature of allegations, the gravity of offence, the severity of the punishment, the evidence appearing against the accused but without expressing any opinion on merits, this Court finds it to be a fit case for bail.

Accordingly, the bail application stands allowed.

Let the applicants Dhanwan Singh, Ratiram & Vikram Singh be released on bail in the aforesaid case crime number on their furnishing a personal bond and two reliable sureties each of the like amount to the satisfaction of the court concerned subject to the following conditions:-

i) The applicants will continue to attend and co-operate in the trial pending before the court concerned on the date fixed after release.
ii) The applicants will not tamper with the witnesses.
iii) The applicants will not indulge in any illegal activities during the bail period.

It is further directed that the identity, status and residence proof of the sureties be verified by the authorities concerned before they are accepted.

In case of breach of any of the above conditions, the trial court will be at liberty to cancel the bail.

Order Date :- 2.8.2019 Shanu