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 7, Cited by 0]

Allahabad High Court

Mohammad. Arshad vs State Of U.P. Thru. Secy. Home Deptt. ... on 17 November, 2022





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 15
 

 
Case :- APPLICATION U/S 482 No. - 8255 of 2022
 

 
Applicant :- Mohammad. Arshad
 
Opposite Party :- State Of U.P. Thru. Secy. Home Deptt. Lko.
 
Counsel for Applicant :- Sunil Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajai Kumar Srivastava-I,J.
 

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

The instant application under Section 482 Cr.P.C. has been filed by the applicant to direct the learned courts concerned not to insist the applicant to file the separate surety bonds in each and every fifteen cases and accept only two sureties and one personal bond in lieu of all cases.

It is submitted by learned counsel for the applicant that in four criminal cases bearing (i) Case Crime No.583 of 2021, under Sections 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (ii) Case Crime No.45 of 2022, under Sections 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (iii) Case Crime No.41 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (iv) Case Crime No.632 of 2021, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (v) Case Crime No.76 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (vi) Case Crime No.29 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (vii) Case Crime No.69 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (viii) Case Crime No.19 of 2022, under Section 379, 411 I.P.C., Police Station Vikas Nagar, District Lucknow (ix) Case Crime No.26 of 2022, under Section 457, 380, 411 I.P.C., Police Station Hasanganj, District Lucknow (x) Case Crime No.357 of 2021, under Section 457, 380, 411 I.P.C., Police Station Indira Nagar, District Lucknow (xi) Case Crime No.18 of 2022, under Section 457, 380, 411 I.P.C., Police Station Vikas Nagar, District Lucknow (xii) Case Crime No.318 of 2021, under Section 457, 380, 411 I.P.C., Police Station Hasanganj, District Lucknow (xiii) Case Crime No.11 of 2022, under Section 457, 380, 411 I.P.C., Police Station Hasanganj, District Lucknow (xiv) Case Crime No.350 of 2021, under Section 457, 380, 411 I.P.C., Police Station Indira Nagar, District Lucknow and (xv) Case Crime No.624 of 2021, under Section 454, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow, the applicant has already been granted bail by the court below subject to filing a personal bond and two sureties in the like amount. However, the applicant being unable to arrange two sureties for each case is still languishing in jail. He, thus, submits that the condition of filing two sureties each be relaxed and the applicant should be directed to be released on filing his personal bonds only.

Per contra, learned A.G.A. has opposed the prayer made by learned counsel for the applicant by submitting that the condition of filing two sureties and bonds is inseperable part of the order granting bail to the applicant. Therefore, the applicant cannot be exempted from filing sureties bonds as directed by learned trial Court.

Having heard learned counsel for parties and upon perusal of the record it transpires that the applicant has already been granted bail in the aforesaid two cases with the condition to file a personal bond and two sureties in each cases.

Learned counsel for the applicant has relied upon the decision of Apex Court in the case of Hani Nishad @ Mohammad Imran @ Vicky vs. The State of Uttar Pradesh in Special Leave to Appeal No. 8914-8915 of 2018, decided on 31.10.2013, in which, Hon'ble Apex Court has passed the order directing the accused to execute one personal bond and two sureties in all cases, in which, he was enlarged on bail.

Thus, having regard to the overall aforesaid facts and circumstances of the case, it is provided that the applicant shall furnish a personal bond of the amount specified by the learned trial Court and one surety in each cases i.e. (i) Case Crime No.583 of 2021, under Sections 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (ii) Case Crime No.45 of 2022, under Sections 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (iii) Case Crime No.41 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (iv) Case Crime No.632 of 2021, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (v) Case Crime No.76 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (vi) Case Crime No.29 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (vii) Case Crime No.69 of 2022, under Section 457, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow (viii) Case Crime No.19 of 2022, under Section 379, 411 I.P.C., Police Station Vikas Nagar, District Lucknow (ix) Case Crime No.26 of 2022, under Section 457, 380, 411 I.P.C., Police Station Hasanganj, District Lucknow (x) Case Crime No.357 of 2021, under Section 457, 380, 411 I.P.C., Police Station Indira Nagar, District Lucknow (xi) Case Crime No.18 of 2022, under Section 457, 380, 411 I.P.C., Police Station Vikas Nagar, District Lucknow (xii) Case Crime No.318 of 2021, under Section 457, 380, 411 I.P.C., Police Station Hasanganj, District Lucknow (xiii) Case Crime No.11 of 2022, under Section 457, 380, 411 I.P.C., Police Station Hasanganj, District Lucknow (xiv) Case Crime No.350 of 2021, under Section 457, 380, 411 I.P.C., Police Station Indira Nagar, District Lucknow and (xv) Case Crime No.624 of 2021, under Section 454, 380, 411 I.P.C., Police Station Madiyaon, District Lucknow and thereafter he shall be released on bail in accordance with law, if he is not wanted in any other case.

With the above observations, this application under Section 482 Cr.P.C. is finally disposed of.

Order Date :- 17.11.2022 Mahesh