Allahabad High Court
Nafees @ Nabbu And Anr. vs State Of U.P. on 10 May, 2021
Author: Alok Mathur
Bench: Alok Mathur
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 26 Case :- BAIL No. - 4621 of 2021 Applicant :- Nafees @ Nabbu And Anr. Opposite Party :- State of U.P. Counsel for Applicant :- Dharm Trivedi Counsel for Opposite Party :- G.A. Hon'ble Alok Mathur,J.
1. Heard Sri Dharm Trivedi, learned counsel for the applicants as well as learned Additional Government Advocate appearing for the State of U.P. through video conferencing in view of COVID-19 pandemic.
2. The instant bail application has been filed on behalf of applicants with prayer to release them on bail in pursuance to First Information Report registered as Case Crime No. 01 of 2021, under Sections 2/3 of U.P. Gangster and Anti Social Activities (Prevention) Act, 1986, at Police Station- G.R.P., District- Barabanki.
3. Learned counsel for the applicants has submitted that in the Gang Chart (Annexure- 1 to the application) 05 cases have been shown to be registered against the applicants i.e. Case Crime No. 20 of 2020, U/S 380, 411 I.P.C., Case Crime No. 25 of 2020, U/S 392, 411 I.P.C., Case Crime No. 27 of 2020, U/S 380, 411 I.P.C., Case Crime No. 33 of 2020, U/S 379, 414 I.P.C. and Case Crime No. 35 of 2020, U/S 111, 414 I.P.C., Police Station- G.R.P., District- Barabanki.
4. It has further been submitted on behalf of applicants that they are on bail in all the aforementioned cases and the copies of bail orders of all the cases have been annexed as Annexure Nos. 2 to 6, respectively to the affidavit filed in support of application.
5. Learned counsel for the applicants further submits that the applicants are innocent and they are in jail since 22.12.2020 and further that applicants are on bail in all the cases shown against them in the Gang Chart. He next submits that the applicants undertake that they will not indulge in any criminal activity or misuse the liberty of bail, and they do not have any criminal history and therefore, the applicants are entitled to be released on bail.
6. Learned Additional Government Advocate though opposed the bail application but fairly conceded that the applicants are on bail in all the cases shown against them in the Gang Chart.
7. Heard learned Counsel for the applicants and perused the record.
8. From perusal of record, it reveals that applicants are on bail in all the cases shown against them in the Gang Chart, and they do not have any criminal history therefore, I am of the view that the applicants deserve to be released on bail.
9. Let the applicants- Nafees @ Nabbu and Islam, involved in Case Crime No. 01 of 2021, under Sections 2/3 of U.P. Gangster and Anti Social Activities (Prevention) Act, 1986, at Police Station- G.R.P., District- Barabanki, be released on bail on each of them furnishing a personal bond of Rs.25,000/- and furnish two reliable sureties to the satisfaction of the Court concerned on the following conditions:
(i) The applicants shall file an undertaking to the effect that they 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 applicants shall remain present before the trial court on each date fixed, either personally or through their counsel. In case of their absence, without sufficient cause, the trial court may proceed against them under Section 229-A of the Indian Penal Code.
(iii) In case, the applicants misuse the liberty of bail during trial and in order to secure their presence proclamation under Section 82 Cr.P.C. is issued and the applicants fail to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against them, in accordance with law, under Section 174-A of the Indian Penal Code.
(iv) The applicants 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 applicants 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 them in accordance with law.
(v) The applicants shall not commit an offence similar to the offence of which they are accused or suspected.
10. In case of breach of any of the above conditions, the Court below shall be at liberty to cancel the bail and proceed against the applicants in accordance with law.
11. The bail application stands disposed of.
12. The party shall file computer generated copy of order downloaded from the official website of High Court Allahabad, self attested by him alongwith a self attested identity proof of the said person(s) (preferably Aadhar Card) mentioning the mobile number(s) to which the said Aadhar Card is linked before the concerned Court/Authority/Official.
13. The concerned Court/Authority/Official shall verify the authenticity of the computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 10.5.2021 Vikas/-