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 1]

Allahabad High Court

Nitesh Yadav vs State Of U.P. on 12 September, 2019

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34885 of 2019
 

 
Applicant :- Nitesh Yadav
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Anand Prakash Srivastava,Sugendra Kumar Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajit Singh,J.
 

Heard learned counsel for the applicant and learned A.G.A. for the State.

This is a bail application on behalf of the applicant in connection with Case Crime No. 192 of 2018, under Sections 392, 411 and 420 IPC, P.S. Gauri Bazar, District Deoria.

The contention of the learned counsel for the applicant is that the applicant is quite innocent and has been falsely implicated in the present case due to ulterior motive. It is further contended that the applicant was not named in the FIR and the alleged recovery which has been recovered from the applicant's possession is totally fake and false. It is further contended that there is no public witness of the alleged recovery and no proper identification parade was conducted by the police to ascertain the real culprits. It is further contended that all the offences are triable by the Magistrate. Lastly, he submitted that the applicant is languishing in jail since 5.7.2019 and in case, he is released on bail, he will not misuse the liberty of bail and will cooperate in the trial.

Learned AGA has opposed the bail plea.

Considering the overall facts and circumstances, the nature of allegations, the gravity of offence, the severity of the punishment, the evidence appearing against the accused but without expressing any opinion on merits, this Court finds it to be a fit case for bail.

Accordingly, the bail application stands allowed.

Let the applicant Nitesh Yadav be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each of the like amount to the satisfaction of the court concerned subject to the following conditions:-

i) The applicant shall not tamper with the prosecution evidence.
ii) The applicant shall not threaten or harass the prosecution witnesses.
iii) The applicant shall appear on the date fixed by the trial court.
iv) The applicant shall not commit an offence similar to the offence of which the applicant is accused, or suspected of the commission.
v) 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 such person from disclosing facts to the Court or to any police officer or tamper with the evidence.

Order Date :- 12.9.2019 Mini