Allahabad High Court
Amar Singh Yadav vs State Of U.P. on 30 October, 2019
Author: Ramesh Sinha
Bench: Ramesh Sinha
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 1 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 45430 of 2019 Applicant :- Amar Singh Yadav Opposite Party :- State of U.P. Counsel for Applicant :- Raj Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Ramesh Sinha,J.
Heard Sri Ramesh Kumar Mishra, learned Advocate, holding brief of Sri Raj Kumar Singh, learned counsel for the applicant and Sri Gaurav Pratap Singh, learned A.G.A. for the State and perused the record.
It has been contended by the learned counsel for the applicant that the co-accused, namely, Nokhe Lal, Anil Kumar, Sharda Prasad and Awadesh have already been granted bail vide orders dated 23.9.2019 passed in Criminal Misc. Bail Application No. 37773 of 2019 (Nokhe Lal Vs. State of U.P. ), 24.10.2019 in Criminal Misc. Bail Application No. 44838 of 2019 (Anil Kumar Vs. State of U.P.), and 19.10.2019 in Criminal Misc. Bail Application No. 42626 of 2019 (Sharda Prasad and another Vs. State of U.P.) the case of the applicant stands on identical footing, hence the applicant is also entitled for bail on the ground of parity. The applicant is in jail since 6.9.2019.
Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.
Bail orders of aforesaid co-accused have been produced by the learned counsel for the applicant. The same is taken on record.
Without expressing any opinion on the merits of the case and considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, reasonable apprehension of tampering of the witnesses and prima facie satisfaction of the Court in support of the charge, the applicant is entitled to be released on bail in this case.
Let the applicant Amar Singh Yadav involved in Case Crime No. 37 of 2019 under Sections 395, 397, 412 IPC Police Station Bahilpurwa District Chitrakoot be released on bail on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
(i) 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. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(ii) The applicant 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.
(iii) 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, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.
(iv) 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. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
Order Date :- 30.10.2019 Nadeem Ahmad