Allahabad High Court
Atikulla vs State Of U.P. on 27 September, 2019
Author: Siddharth
Bench: Siddharth
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 38412 of 2019 Applicant :- Atikulla Opposite Party :- State Of U.P. Counsel for Applicant :- Sudhir Kumar Agarwal Counsel for Opposite Party :- G.A.,Manoj Kumar Rajvanshi Hon'ble Siddharth,J.
Heard Sri Sudhir Kumar Agarwal, learned counsel for the applicant, Sri Manoj Kumar Rajvanshi, learned counsel for the informant as well as the learned AGA for the State and perused the material placed on record.
The instant bail application has been filed on behalf of the applicant, Atikulla, with a prayer to release him on bail in Case Crime No. 165/2019, under Sections 323, 324, 308, 504, 34 IPC, Police Station Meerapur, District- Muzaffar Nagar during pendency of trial.
It has been submitted by learned counsel for the applicant that the general role of causing assult on the injured has been assigned to the applicant. The other three co-accused have been already enlarged on bail.It is argued by the learned counsel for the applicant that the applicant has been falsely implicated in the present case with some ulterior motive. He has criminal history of one case, subsequently alleged against the applicant, which has been disclosed and explained in paragraph no. 12 of the affidavit in support of the bail application.. The applicant is languishing in jail since 26.07.2019. In case, the applicant is released on bail, he will not misuse the liberty of bail.
Per contra learned A.G.A. has opposed the prayer for bail of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail.
Having considered the submissions of the parties noted above, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another, reported in (2018) 3 SCC 22 and without expressing any opinion on the merits of the case, let the applicant involved in the aforesaid crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that :-
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 27.9.2019 S.K.