Allahabad High Court
Pankaj Kumar Gupta vs State Of U.P. on 24 July, 2019
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 29 Case :- BAIL No. - 6658 of 2019 Applicant :- Pankaj Kumar Gupta Opposite Party :- State Of U.P. Counsel for Applicant :- Vashu Deo Mishra Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Heard learned counsel for the applicant, learned AGA for the State and perused the record.
It is contended on behalf of the applicant that in case crime no.26 of 2019 under sections 419, 420 IPC Police Station Jarwal Road, District Bahraich the applicant was arrested on 24.1.2019 at 23:40 hours and within an hour his complicity has been shown in the present incident and by name FIR has been lodged which is highly improbable. It is further contended that the complainant has not named all the accused applicant who are alleged to have swapped the sim of the applicant with the complainant. It is thus contended that once the applicant was arrested in one case, falsely his name has been shown in this matter within an hour in another police station. It is also contended that offence is triable by Magistrate. The applicant is in jail since 24.1.2019.
Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.
Without expressing any opinion on the merits of the case and considering the nature of accusation and the severity of punishment in case of conviction and for the period for which he is in jail, the applicant is entitled to be released on bail in this case.
Let the applicant Pankaj Kumar Gupta involved in Case Crime No.44 of 2019, under Sections 419, 420, 469 IPC., Police Station-Kaiserganj, District- Bahraich be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-
(I). The applicant will not tamper with the evidence during the trial.
(ii). The applicant will not pressurize/ intimidate the prosecution witness.
(iii). 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 him from disclosing such facts to the Court or to any police officer or tamper with the evidence.
(iv) 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.
(v) 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.
(vi) 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.
Order Date :- 24.7.2019 P.s.