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 1]

Allahabad High Court

Rajmani Pal vs State Of U.P. on 28 July, 2022

Author: Ali Zamin

Bench: Ali Zamin





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18886 of 2022
 

 
Applicant :- Rajmani Pal
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Sourabh Pathak,A Kumar Srivastava,Ran Vijay Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ali Zamin,J.
 

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.343 of 2007, under Sections 147, 148, 149, 302, 307, 323, 504, 506, 427 IPC and Section 2/3 U.P. Gangster Act, Police Station Phoolpur, District Allahabad.

Learned counsel for the applicant submits that as per prosecution version applicant and co-accused threw the factory owner L.P. Mishra from the roof, who subsequently died. The co-accused Ram Pher Pal has been granted bail by co-ordinate Bench of this Court vide order dated 08.06.2022 in Criminal Misc. Bail Application No. 19043 of 2019. He further submits that applicant is languishing jail since 11.01.2008, trial is still pending, therefore, the applicant is entitled for bail on the ground of parity. 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.

Per contra, learned A.G.A. has opposed the bail prayer of the applicant by submitting that trial is at the conclusion stage but could not dispute the aforesaid fact that co-accused has already been released on bail.

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, detention period as well as enlargement of identically placed co-accused on bail, without expressing any opinion on merit of the case, let the applicant- Rajmani Pal involved in aforesaid case crime be released on bail on his/her 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.

Order Date :- 28.7.2022 Israr