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 7, Cited by 0]

Allahabad High Court

Om Prakash vs State Of U.P. on 29 November, 2019

Author: Chandra Dhari Singh

Bench: Chandra Dhari Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 42
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29165 of 2019
 

 
Applicant :- Om Prakash
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Ram Jatan Yadav,Prabhat Kumar Srivastava,Ravindra Kumar
 
Counsel for Opposite Party :- G.A.,Pankaj Kumar Govil
 

 
Hon'ble Chandra Dhari Singh,J.
 

Supplementary affidavit filed today in Court on behalf of the applicant is taken on record.

Heard learned counsel for applicant as well as learned A.G.A. for the State and perused the record.

This bail application has been filed by the applicant seeking bail in Case Crime No.86 of 2019, under Sections 411, 407 IPC, Police Station Govind Nagar, District Mathura.

Learned Counsel for the applicant submits that the applicant is innocent and he has been falsely implicated in this case. The charge-sheet has been filed on 07.05.2019. The applicant is in jail since 13.03.2019. The applicant has criminal history of one case under Section 138 of Electricity Act in which he has already on bail. In case he is released on bail he will not misuse the liberty of bail and will cooperate in trial.

Per contra, learned Counsel appearing for the Informant has opposed the prayer for bail and submitted that there is a recovery of Rs.6,82,000/- from the possession of the applicant. The applicant has committed a serious offence punishable under Sections 411 and 407 IPC and, therefore, he is not entitled for bail.

Learned A.G.A. has supported the arguments advanced by learned Counsel for the Informant.

Keeping in view the nature of the offence, arguments advanced by learned counsel for the parties and without expressing any opinion on merits, I am of the view that it is fit case for bail.

Let the applicant Om Prakash be released on bail in Case Crime No.86 of 2019, under Sections 411, 407 IPC, Police Station Govind Nagar, District Mathura on his furnishing a personal bond and two reliable sureties of the like amount to the satisfaction of the court concerned with the following conditions:

(1) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence, if 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;
(2) 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;
(3). In case, the applicant misuses the liberty of bail 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.
(4) 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

Order Date :- 29.11.2019 akverma