Allahabad High Court
Wali Hasan vs State Of U.P. on 25 June, 2020
Author: Ali Zamin
Bench: Ali Zamin
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17402 of 2020 Applicant :- Wali Hasan Opposite Party :- State of U.P. Counsel for Applicant :- Awadhesh Kumar Srivastava Counsel for Opposite Party :- G.A. Hon'ble Ali Zamin,J.
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. 761 of 2019, under Sections 392, 411 I.P.C., P.S. Bahedi, District Bareilly.
Learned counsel for the applicant submits that applicant is not named in the FIR. According to prosecution version, four persons on two motorcycles snatched a bag of informant, Prem Shanker having Rs. 40,000/- a HP Laptop, Mobile and pad of Lava. After one month, 10,000/- alleged to have been recovered from the possession of the applicant. The applicant has a criminal history of three cases which have been explained in paragraph 14. He is prepared for furnishing sureties and bonds and there is no possibility of his either fleeing away from the judicial process or tampering with the evidence. The applicant is in jail since 25.11.2019. Applicant undertakes that he will not misuse the liberty of bail, if granted and cooperate in trial.
Per contra, learned A.G.A. has opposed the bail prayer of the applicant and submitted that the applicant has a criminal history of three cases Considering the facts and circumstances of the case as well as submissions made by learned counsel for the parties and also perusing the material on record, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Wali Hasan 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.
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.
Order Date :- 25.6.2020 Arif