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 12, Cited by 1]

Allahabad High Court

Rabbul Almin vs State Of U.P. And 2 Others on 16 September, 2020

Author: Ramesh Sinha

Bench: Ramesh Sinha





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 1
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 5800 of 2020
 

 
Applicant :- Rabbul Almin
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Kaustubh Srivastava,Kandarp Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ramesh Sinha,J.
 

Heard Sri Kaustubh Srivastava, learned counsel for the applicant, Ms. Archana Singh, learned A.G.A. appearing for the State and perused the record.

It has been contended by the learned counsel for the applicant that co-accused Amreshwar Singh of the present case, has earlier approached this Court for anticipatory bail application by filing Criminal Misc. Bail Application No. 50494 of 2019, in which he has been granted anticipatory bail application by coordinate Bench of this Court on 19.11.2019, hence the applicant is also entitled for the same relief, copy of the same is annexed on page 33 of the present petition. The applicant has no criminal history, the said fact is mentioned in para 32 of the present anticipatory bail application.

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

Without expressing any opinion on the merits of the case and 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 Rabbul Almin involved in Case Crime No. 45A of 2006, under sections 409, 420, 467, 468, 471, 477A, 201, 218, 120B/34 IPC and section 13(2) Prevention of Corruption Act, P.S. Sikandarpur, District Ballia, 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 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 officer 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 from disclosing such facts to the Court or to any police officer;
(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. /Competent Court 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 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 copy of this order before the S.S.P/S.P./Competent Court concerned within ten days from today, who shall ensure the compliance of present order.

The party shall file computer generated copy of order downloaded from the official website of High Court Allahabad, self attested by it alongwith a self attested identity proof of the said person(s) (preferably Aadhar Card) mentioning the mobile number(s) to which the said Aadhar Card is linked, before the concerned Court/Authority/Official.

The concerned Court/Authority/Official shall verify the authenticity of the computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 16.9.2020 Tamang