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 4, Cited by 1]

Allahabad High Court

Nadim Khan vs State Of U.P. And Another on 13 July, 2020

Author: Neeraj Tiwari

Bench: Neeraj Tiwari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 52
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 4036 of 2020
 

 
Applicant :- Nadim Khan
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Diwan Saifullah Khan
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Neeraj Tiwari,J.
 

Heard learned counsel for the applicant, learned A.G.A. appearing for the State and perused the record.

It is submitted on behalf of the applicant that he is innocent and has been falsely implicated in the present case. It is further submitted that the only allegation against the applicant is that his mobile location was found on the spot. It is next submitted that the main-accused, namely - Imran Ali @ Imran has already been granted anticipatory bail by this Court on 10.06.2020 in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No. 2823 of 2020. He did not commit any offence as alleged. The applicant has no criminal history.

Learned A.G.A. opposed the prayer for bail, but could not dispute the aforesaid facts.

Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that he has no criminal antecedent, the applicant is entitled to be released on anticipatory bail in this case.

In the event of arrest of the applicant - Nadim Khan involved in Case Crime No. 25 of 2020, under Sections -307, 395, 397 IPC and 4/5 Explosive Act, Police Station -Mangalpur, District -Ramabai, shall be released on anticipatory bail till the submission of police report, if any, under section 173 (2) Cr.P.C. before the competent Court on his furnishing a personal bond of Rs.25,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned with the following conditions:-

(i) the applicant shall make himself available for interrogation by a police officer as and when required;
(ii) 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 office;
(iii) the applicant shall not leave India without the previous permission of the Court and if he has passport the same shall be deposited by him before the S.S.P./S.P. concerned.

In default of any of the conditions, the Investigating Officer is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

The Investigating Officer is directed to conclude the investigation of the present case in accordance with law expeditiously preferably within a period of three months from the date of production of a certified copy of this order independently without being prejudice by any observation made by this Court while considering and deciding the present anticipatory bail application of the applicant.

The applicant is directed to produce a computer generated copy of this order downloaded from the official website of Allahabad High Court, before the S.S.P./S.P. concerned within ten days from today, who shall ensure the compliance of present order. The concerned authority shall also verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 13.7.2020 Sartaj