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 6, Cited by 0]

Allahabad High Court

Arshad vs State Of U.P. on 1 May, 2023

Author: Vivek Kumar Singh

Bench: Vivek Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 86
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15304 of 2023
 

 
Applicant :- Arshad
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Atul Kumar Kushwaha
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Vivek Kumar Singh,J.
 

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

Heard learned counsel for the applicant, learned A.G.A. for the State 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.153 of 2021, under Sections 379, 411 I.P.C. and Section 3/5A/8 of U.P. Cow Slaughter Act, P.S. Thanabhawan, District Shamli.

Learned counsel for the applicant submits that according to F.I.R. version on 26.05.2021, a theft cow was carrying by four five unknown persons. He further submits that the applicant was not named in the F.I.R. The applicant has not committed the alleged offence. He has been falsely implicated in the present case. Neither the applicant was arrested at the place of incident nor any recovery of axe, knife and beef have been recovery from the possession of the applicant. The offence is triable by Magistrate-Ist Class. There is no independent witness of the alleged offence. There is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and, in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. It is next contended that the criminal history of the applicant has been explained in para 14 of the affidavit filed in support of bail application and is languishing in jail since 02.06.2021.

Per contra, learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the factual aspects.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, nature of offence, punishment provided for the offence, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Arshad 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) 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.
(ii) 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.
(iii) 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.
(iv) 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.

Order Date :- 1.5.2023 Jitendra