Allahabad High Court
Kuldeep Kumar vs State Of U.P. Thru. Its Addl. Chief Secy. ... on 11 May, 2023
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:33191 Court No. - 12 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6195 of 2023 Applicant :- Kuldeep Kumar Opposite Party :- State Of U.P. Thru. Its Addl. Chief Secy. (Home) Govt. Of U.P. Lko. Counsel for Applicant :- Alok Yadav 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 alleged in the prosecution case that BSC marksheet of the applicant has been tallied and it has been found to be fake. It is further alleged that the applicant has taken appointment on the basis of fake marksheet.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated. The aforesaid marksheet was verified at various stages including the selection and at the stage of appointment etc. Departmental proceedings are yet to be commenced. The offences are triable by magistrate. Charge sheet has been filed. The applicant is languishing in jail since 23.03.2023.
It is further submitted that there is no possibility of the applicant of fleeing away after being released from jail 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.
Considering the fact that the offences are triable by magistrate, charge sheet has been filed; he is languishing in jail since 23.03.2023 and without expressing any opinion on the merits of the case, I find it to be a fit case for enlarging the applicant on bail.
Accordingly, the bail application is allowed.
Let the applicant, Kuldeep Kumar, involved in Case Crime/F.I.R. No. 189/2022, under Sections 419/420/467/468/471 I.P.C. Police Station - Itiyathok, District - Gonda, 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 :- 11.5.2023 R.C.