Allahabad High Court
Mohd. Asif Siddiqui vs State Of U.P. on 24 March, 2021
Author: Ali Zamin
Bench: Ali Zamin
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 5258 of 2021 Applicant :- Mohd. Asif Siddiqui Opposite Party :- State of U.P. Counsel for Applicant :- Piyush Shukla Counsel for Opposite Party :- G.A. Hon'ble Ali Zamin,J.
Shri D.K. Tripathi, Advocate has filed his Parcha/Vakalatnama on behalf of applicant today in the Court, which is taken on record.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material on record.
The present bail application has been filed by the applicant with a prayer to enlarge him on bail in Case Crime No.72 of 2019, under Sections 420, 467, 468 I.P.C., Police Station Gwaltoli, District Kanpur Nagar.
Learned counsel for the applicant submits that according to the F.I.R. version, on 13.01.2003 applicant took a loan of Rs.10,00,000/- from Punjab National Bank for doing business of computer namely; M/s. Infra Computers. He further submits that due to adverse circumstances, he could not pay the installments. He further submits that as per F.I.R. version the applicant used two Pan Cards, however, in the statement of Vinod Kumar Shukla, Bank Manager of PNB was recorded u/s 161 Cr.P.C. only one pan card was used and was issued in the year 1999. He further submits that inspection of the firm was conducted in the year 2018 but the firm was not found that's why he has been implicated in this case. He further submits that in case he failed to return the loan Bank has option to issue R.C. against the applicant. He further submits that there is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and, in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. It is next contended that there is no criminal history of the applicant and he is languishing in jail since 13.12.2020.
Per contra, learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid fact.
Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties and also perusing the material on record, loan taken in the year 1999 and inspection conducted in the year 2018 as well legal course open to the informant, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Mohd. Asif Siddiqui involved in aforesaid case crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions :-
(i) The applicant shall file an undertaking to the effect that he will not tamper with the evidence and will not pressurize/intimidate the prosecution witnesses and will cooperate with the trial. The applicant 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.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing. In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Order Date :- 24.3.2021/Zafar