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 4, Cited by 1]

Allahabad High Court

Praveen Tyagi vs State Of U.P. on 13 September, 2019

Author: Rajul Bhargava

Bench: Rajul Bhargava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 66
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35909 of 2019
 

 
Applicant :- Praveen Tyagi
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Alok Kumar Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajul Bhargava,J.
 

Heard Sri Alok Kumar Singh, learned counsel for the applicant, learned A.G.A. appearing for the State and perused the record.

It has been contended by the learned counsel for the applicant that the prosecution case, in brief, is that on 8.8.2019 police received an information that some persons are smuggling liquor from State of Haryana. Thereafter Eicher Container vehicle was intercepted by the police and some of the accused along with 24 cartons of liquor were arrested. In the meantime, the driver of the vehicle escaped with the vehicle. It is alleged that the accused arrested on the spot had disclosed the name of driver, Praveen Tyagi (applicant). It is stated that the number of the vehicle has not been disclosed in the F.I.R. It is argued that the applicant has neither been arrested from the spot nor any recovery has been effected from him. The applicant has no criminal antecedent to his credit. Therefore, the applicant may be enlarged on anticipatory bail.

Learned A.G.A. opposed the prayer for bail.

Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that he has no criminal antecedents, the applicant is entitled to be released on anticipatory bail in this case.

In the event of arrest of the applicant, Praveen Tyagi involved in Case Crime No. 182 of 2019 under Sections 60/63 of Excise Act and 272 I.P.C., Police Station Niwari, District Ghaziabad, he shall be released on anticipatory bail till the submission of police report, if any, under Section 173 (2) Cr.P.C. before the competent Court on his furnishing a personal bond of Rs. 25,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned with the following conditions:-

(i) the applicant shall make himself available for interrogation by a police office as and when required;
(ii) 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 him from disclosing such facts to the Court or to any police office;
(iii) the applicant shall not leave India without the previous permission of the Court and if he has passport the same shall be deposited by him before the S.S.P./S.P. concerned.

In default of any of the conditions, the Investigating Officer is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

The Investigating Officer is directed to conclude the investigation of the present case in accordance with law expeditiously preferably within a period of three months from the date of production of a certified copy of this order independently without being prejudice by any observation made by this Court while considering and deciding the present anticipatory bail application of the applicant.

The applicant is directed to produce a certified copy of this order before the S.S.P./S.P. concerned within ten days from today, who shall ensure the compliance of present order.

In view of aforesaid, the application for anticipatory bail is, accordingly, allowed.

Order Date :- 13.9.2019 MN/-