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 13, Cited by 0]

Allahabad High Court

Dinesh vs State Of U.P. on 3 August, 2022

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 77
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17642 of 2022
 

 
Applicant :- Dinesh
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Anant Ram Dube, Shobhit Dubey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajit Singh,J.
 

Heard learned counsel for the applicant and the learned A.G.A.

This is a bail application on behalf of the applicant Dinesh in connection with Case Crime No.254 of 2021, under Sections 406, 420, 467, 468, 471, 504, 506, 34 I.P.C. & Sections 3/4/5/6 Price and Chits Money Circulation Schemes (Banning) Act, Police Station Bahadurgarh, district Hapur.

The allegation in the F.I.R. is that the named accused persons have persuaded the informant to invest money in his company namely, M/s. Nift Tech Global Private Ltd. It was alleged that the informant had invested the money in the company but when the informant sought the money invested in the company of the applicant back, he initially avoided and thereafter refused to return the same.

The submission of learned counsel for the applicant is that the applicant is quite innocent and has been falsely implicated in the present case with ulterior motive. He submitted that co-accused Mukesh has been admitted to the concession of bail by another Bench of this Court by order dated 26.05.2022 passed in Criminal Misc. Bail Application No.2761 of 2022, copy of bail order produced by learned counsel for the applicant has been perused by this Court and is taken on record and role assigned to applicant is similar to role of other co-accused, who has already been enlarged on bail. He claims parity. He submitted that all offences are triable by the court of Magistrate. He submitted that applicant is languishing in jail since 02.11.2021, hence he is entitled to be released on bail and he will not misuse the liberty of bail and will cooperate in the trial.

Learned A.G.A. has opposed the bail plea. However, learned A.G.A. does not dispute the factum of parity.

Considering the overall facts and circumstances, the nature of allegations, the gravity of offence, the severity of the punishment, the evidence appearing against the accused, submission of learned counsel for the parties, considering the law laid down in the case of Data Ram Vs. State of U.P. and others, 2018 (3), SCC, 2 and also the fact that aforesaid co-accused has been admitted to the concession of bail by this Court, but without expressing any opinion on merits, this Court finds it to be a fit case for bail.

Accordingly, the bail application stands allowed.

Let the applicant Dinesh involved in the aforesaid crime be released on bail on executing a personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:

i) The applicant shall not tamper with the prosecution evidence.
ii) The applicant shall not threaten or harass the prosecution witnesses;
iii) The applicant shall appear on the date fixed by the trial court;
iv) The applicant shall not commit an offence similar to the offence of which the applicant is accused, or suspected of the commission;
v) 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 such person from disclosing facts to the Court or to any police officer or tamper with the evidence.

Order Date :- 3.8.2022 R./