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 3, Cited by 0]

Allahabad High Court

Robin Singh And Another vs State Of U.P. on 25 July, 2019

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29858 of 2019
 

 
Applicant :- Robin Singh And Another
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Shyam Chandra Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajit Singh,J.
 

Heard learned counsel for the applicants, learned A.G.A. for the State and perused the material on record.

By means of this application, the applicants who are involved in Case Crime No. 150 of 2019, under Sections 380 and 411 I.P.C., P.S. Saini, district-Kaushambi, are seeking enlargement on bail during the trial.

Learned counsel for the applicants submitted that the applicant were not named in the first information report. They are absolutely innocent and have been falsely implicated in the present case due to some ulterior motive. The recovery which has been shown from the applicants is totally false and no identification parade of recovered notes was conducted which could ascertain that recovered notes were stolen from the Bank. Further submission is that the offences are triable by Court of Magistrate.

He lastly submitted that the applicants have no criminal history. He has placed reliance in the case of Data Ram Vs. State of U.P. and others, 2018(3) SCC 22. Applicants are languishing in jail since 20.4.2019 and in case they are released on bail, they will not misuse the liberty of bail and will cooperate in trial.

The prayer for bail has been vehemently opposed by learned A.G.A.

Keeping in view the nature of the offence, evidence, complicity of the accused, severity of the punishment, submissions of learned counsel for the parties and without expressing any opinion on the merits of the case, this Court is of the view that the applicants are entitled to be enlarged on bail during the pendency of the trial.

Let the applicants, Robin Singh and Laalu Singh be released on bail on their executing personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned in 150 of 2019, under Sections 380 and 411 I.P.C., P.S. Saini, district-Kaushambi subject to the following conditions:-

1. The applicants will continue to attend and co-operate in the trial pending before the court concerned on the date fixed after release.
2. They will not tamper with the witnesses.
3. They 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 :- 25.7.2019 Faridul