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 14, Cited by 0]

Allahabad High Court

Suraj Kumar Mishra vs State Of U.P. on 10 November, 2020

Author: Dinesh Kumar Singh

Bench: Dinesh Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 28
 

 
Case :- BAIL No. - 7299 of 2020
 

 
Applicant :- Suraj Kumar Mishra
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Rakesh Kumar Tripathi
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Dinesh Kumar Singh,J.
 

1. Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.

2. The present bail application has been filed by the applicant in FIR No.373 of 2020 under Sections 419, 420, 467, 468, 471 IPC, Police Station Kotwali City, Sitapur.

3. From the possession of the accused-applicant, Rs.1100/- and a pair of silver rings were recovered. It is also alleged that the accused-applicant exchanged the number plate of motorcycle and forged number plate was put on his motorcycle. On the basis of aforesaid recovery effected from the accused-applicant, three cases were registered against him. The accused-applicant has been enlarged on bail by the Sessions Court in FIR Nos.330 of 2020 under Sections 392, 411, 413, 414 IPC; 371 of 2020 under Sections 393 IPC.

4. The offence is triable by the Magistrate. The accused-applicant is in jail since 15.07.2020. The accused-applicant has no criminal history except these three cases.

5. Considering the facts and circumstances of the case, perusing the record and also considering the nature of allegations, arguments advanced by the learned counsel for the parties and, without expressing any opinion on the merit of the case, I find it to be a fit case for granting bail.

6. Let applicant Suraj Kumar Mishra be released on bail in the aforesaid case on his furnishing a personal bond and two sureties of the like amount to the satisfaction of the Magistrate/Court concerned, subject to following conditions :-

(i) The applicant shall deposit a sum of Rs.25,000/- within a period of four weeks with Chief Minister's Distress Relief Fund, Covid Care Fund, U.P. from the date he is released from jail on bail and place a receipt thereof before the trial Court. In case the applicant fails to deposit the aforesaid amount, this bail order shall be treated to be cancelled and the applicant shall be taken into custody immediately.
(ii) The applicant shall file an undertaking to the effect that he 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/her 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/her in accordance with law.

Order Date :- 10.11.2020 prateek