Allahabad High Court
Dinesh Chaubey vs State Of U.P. on 25 November, 2019
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- BAIL No. - 10783 of 2019 Applicant :- Dinesh Chaubey Opposite Party :- State of U.P. Counsel for Applicant :- S.P. Singh "Somvanshi" Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Supplementary affidavit filed by learned counsel for the applicant is taken on record.
Heard learned counsel for the applicant, learned AGA for the State and perused the record.
It is submitted on behalf of the applicant that the injured Jai Prakash @ Lalji Yadav, in his statement under Section 161 Cr.P.C. has levelled general allegations of firing to all the co-accused persons. The co-accused Masiullah has been enlarged on bail by this Court vide order dated 14.11.2019 passed in Bail No. 9195/2019. Learned counsel for the applicant submits that from the statement of injured it is not clear that which accused has caused these injuries. Name of the accused Rajkumar @ Baccha has been dropped by filing charge sheet. The another co-accused Md. Rizwan @ Chandu, has been enlarged on bail by the coordinate Bench of this Court vide order dated 20.09.2019 passed in Bail No. 9057/2019. The applicant is languishing in jail since 26.06.2019. 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 applicants.
Considering the facts and circumstances of the case, and also considering the nature of allegations, arguments advanced by learned counsel for the parties 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.
Let the applicant, Dinesh Chaubey, involved in Case Crime/F.I.R. No. 233/2019, under Sections 147/148/307/34 I.P.C. and Section 7 of CLA Act, Police Station - Jethwara, District - Pratapgarh, 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 :- 25.11.2019 R.C.