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 9, Cited by 24]

Allahabad High Court

Vineet Kumar Mishra vs State Of U.P. on 12 September, 2019

Author: Rekha Dikshit

Bench: Rekha Dikshit





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 12
 

 
Case :- BAIL No. - 8444 of 2019
 

 
Applicant :- Vineet Kumar Mishra
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Ashish Raman Mishra,Arun Kumar Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Rekha Dikshit,J.
 

Heard learned counsel for the applicant, learned AGA for the State and perused the record.

Learned counsel for the applicant submitted that accused applicant has falsely been implicated in the present case. Accused applicant is not named in first information report. His name came into light on the basis of statement of prosecutrix. It is further submitted that radiological age of the prosecutrix is found to be about 18-19 years. In the statement recorded under section 164 Cr.P.C., prosecutrix has not made any allegation of rape against the accused applicant. Accused applicant has neither enticed away the prosecutrix nor made any help in enticing her way. Thus, he has no concern with the alleged incident. The case of the present applicant is distinguishable from the case of other coaccused except Gayatri Devi, who has already been granted bail by a coordinate bench of this Court vide order dated 4.9.2019 passed in Bail No. 8357 of 2019.

The accused applicant is languishing in jail since 23.7.2019. It is next submitted that the applicant is neither a previous convict nor he has any criminal history. It is further submitted that there is no possibility of the applicant of fleeing away from judicial custody or tampering with the witnesses . In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.

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 the nature of supporting evidence, reasonable apprehension of tampering of the witnesses and prima facie satisfaction of the Court in support of the charge, the applicant is entitled to be released on bail in this case.

Let the applicant Vineet Kumar Mishra involved in Case Crime No. 68 of 2019, under Sections 363,366,376,368 IPC and section 3/4 of the Protection of Children from Sal Offences Act, 2012, Police Station Gilaula, District Shrawasti 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 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.
(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 :- 12.9.2019 GSY