Allahabad High Court
Chhavi Nath Singh And Another vs State Of U.P. on 22 August, 2019
Author: Siddharth
Bench: Siddharth
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34075 of 2019 Applicant :- Chhavi Nath Singh And Another Opposite Party :- State Of U.P. Counsel for Applicant :- Usha Srivastava,Arjit Srivastava,Vinod Kumar Srivastava Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicants as well as the learned AGA for the State and perused the material placed on record.
The instant bail application has been filed on behalf of the applicants Chhavi Nath Singh and Sukhnath Singh with a prayer to release them on bail in Case Crime No. 191 of 2017, under Sections 308, 323, 504, 452, 325 IPC, Police Station Maudarwaja, District- Farrukhabad, during pendency of trial.
It is argued by the learned counsel for the applicants that the applicants are absolutely innocent and have been falsely implicated in the present case with some ulterior motive.It is further submitted that there are general allegations against all the accuseds.It was a case wherein both the parties were involved in the offence.Two ladies on the side of the informant and one lady on the side of applicants got hurt. The male members of both side of the family have been implicated. The applicants are languishing in jail since 19.7.2019, who are not a previous convict. In case, the applicants are released on bail, they will not misuse the liberty of bail.
Per contra learned A.G.A. has opposed the prayer for bail of the applicants by contending that the innocence of the applicants cannot be adjudged at pre trial stage, therefore, they do not deserve any indulgence. In case the applicants are released on bail they will again indulge in similar activities and will misuse the liberty of bail.
Having considered the submissions of the parties noted above, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018)3 SCC 22 and without expressing any opinion on the merits of the case, let the applicants Chhavi Nath Singh and Sukhnath Singh involved in the aforesaid crime be released on bail on their furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that :-
1. The applicants shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicants shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicants shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 22.8.2019 Atul kr. sri.