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 13, Cited by 0]

Allahabad High Court

Rishi Nath Awasthi vs State Of U.P. on 28 January, 2021

Author: Ali Zamin

Bench: Ali Zamin





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 70
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1079 of 2021
 

 
Applicant :- Rishi Nath Awasthi
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- A Kumar Srivastava,Manish Kumar
 
Counsel for Opposite Party :- G.A.,Alok Ranjan Mishra,Amrita Mishra
 

 
Hon'ble Ali Zamin,J.
 

Supplementary affidavit filed on behalf of applicant, which is taken on record.

Heard learned counsel for the applicant, learned A.G.A. for the State as well as learned counsel for the informant and perused the material on record.

The present bail application has been filed by the applicant with a prayer to enlarge him on bail in Case Crime No.0117 of 2016, under Sections 406, 420, 467, 468, 471, 506, 120-B I.P.C., P.S. Pheelkhana, District Kanpur Nagar.

Learned counsel for the applicant submits that as per F.I.R., Sumit Awasthi son of the applicant was a salesman of M/s. Biomass Research and Technical Solution Pvt. Ltd. Kanpur Nagar. He used to the collect the cheques and cash in lieu of goods supplied by the company to the customers and also introduced applicant Vivek Tripathi as employee of the company cheques and cash amounts collected by them instead of depositing in the account of the company were deposited in the firm M/s. Biomass Research and Technical Solution opened by him in his own and his mother Ramwati's name.

Learned counsel for the applicant further submits that the main accused Sumit Awasthi has been already granted bail in the case and applicant is father of Sumit Awasthi. He also submits that the accounts in which money was deposited has been seized. As per para 6 of the supplementary affidavit, twenty two cases of similar nature have been lodged against the applicant and others and in five cases i.e. Case Crime Nos.534 of 2014, 457 of 2015, 387 of 2014, 796 of 2015 and 117 of 2016, co-accused Sumit Awasthi has been enlarged on bail and in eighteen cases Ramwati has been enlarged on bail. He further submits that applicant being father of Sumit Awasthi has been implicated in the case. There is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and, in case, applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. It is next contended that the applicant is languishing in jail since 07.12.2015 and will co-operate for expeditious disposal of the trial.

Per contra, learned A.G.A. as well as learned counsel for the informant opposed the bail prayer of the applicant and submit that applicant being father of Sumit Awasthi assisted him in committing the crime, Ramwati has been enlarged on bail mainly on the ground of being a lady. Huge amount has been misappropriated by the applicant and co-accused. Further submit that bail application of co-accused Vivek Tripathi has been recently rejected in Case Crime No.37 of 2016, under Sections 408, 420, 467, 468, 471, 411, 120-B I.P.C., P.S. Ganga Ghat, Unnao by co-ordinate Bench of this Court vide order dated 13.01.2021 in Criminal Misc. Bail Application No.9249 of 2020. The applicant is also not co-operating in speedy trial, therefore, he is not entitled for bail.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, main role assigned to the co-accused Sumit Awasthi, who has been enlarged on bail, complicity of the applicant, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Rishi Nath Awasthi involved in aforesaid case crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions :-

(i) Applicant will co-operate for speedy trial.
(ii) The applicant shall file an undertaking to the effect that he will not tamper with the evidence and will not pressurize/intimidate the prosecution witnesses and will cooperate with the trial. The applicant 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.
(iii) 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.
(iv) 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.
(v) 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.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing. In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.

However, since, the case is registered in the year 2015, the trial court is directed to expedite this case in accordance with law without granting unnecessary adjournments to either of the parties as expeditiously as possible within a period of one year.

Order Date :- 28.1.2021 Jitendra