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 2, Cited by 0]

Allahabad High Court

Keshav @ Nahanu vs State Of U.P. on 5 April, 2021

Author: Subhash Chand

Bench: Subhash Chand





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 86
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15921 of 2021
 

 
Applicant :- Keshav @ Nahanu
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Mithilesh Kumar Shukla,Avanish Kumar Shukla
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Subhash Chand,J.
 

Heard learned counsel for applicant(s), learned A.G.A. and perused the record.

This bail application has been preferred by the accused-applicant(s), Keshav @ Nahanu, who is involved in Case Crime No. 26 of 2021, under Sections 399, 402 I.P.C. P.S.- Sadar Bazar, District- Agra.

Learned counsel for the applicant(s) in support of his prayer for bail submits that the applicant(s) is innocent and he has been falsely implicated in the present case. It is further submitted that the FIR of this case has been lodged against the applicant and six other named accused and one unknown person in regard to planning to commit the dacoity. Nothing incriminating article has been recovered from the possession of the applicant. Criminal history of the applicant has been explained in para-12 of the affidavit filed in support of bail application and in all these cases applicant has been enlarged on bail. One bail order has been filed along with bail application and three bail orders have been shown to the Court, which are taken on record. The applicant has been languishing in jail since 15.01.2021.

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

In view of the facts and circumstances of the case and the submissions made by learned counsel for both sides and going through the record, without commenting on the merits of the case, I find it a fit case for bail.

Let applicant(s), Keshav @ Nahanu, be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties of the like amount to the satisfaction of the court concerned with the following conditions:

(i) The applicant(s) shall not indulge in any criminal activity.
(ii) The applicant(s) shall not tamper with the prosecution evidence.
(iii) The applicant(s) shall not pressurize the prosecution witnesses.
(iv) The applicant(s) shall regularly appear on the dates fixed by the trial court unless his personal attendance is exempted by the trial court.

In case of default of any of the conditions enumerated above, liberty is given to the trial court to cancel the bail of the applicant(s) without any reference to this Court.

Order Date :- 5.4.2021 Prajapati