Allahabad High Court
Manoj Kumar Pandey vs State Of U.P. on 18 December, 2019
Author: Sudhir Agarwal
Bench: Sudhir Agarwal
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 34 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26247 of 2019 Applicant :- Manoj Kumar Pandey Opposite Party :- State of U.P. Counsel for Applicant :- Ashok Kumar Mishra,Amit Kumar Singh,Krishna Kant Tiwari Counsel for Opposite Party :- G.A. Hon'ble Sudhir Agarwal,J.
1. Heard Sri Amit Kumar Singh, Advocate for applicant and learned A.G.A. for State.
2. This is a bail application moved by accused-applicant for enlarging him on bail in Case Crime No. 63 of 2019, under Sections 408, 420, 467 IPC, Police Station Purani Basti, District Basti.
3. It is contended that entire prosecution story is false and concocted and applicant has been falsely implicated. The dispute is purely civil in nature. It is also contended that applicant has no criminal history and there are no chances of fleeing away of applicant from judicial process or tampering with prosecution evidence. He undertakes to appear personally on each and every date and also not seek any unnecessary adjournment during trial. The applicant is in jail since 15.04.2019 and in case he is enlarged on bail, he will not misuse liberty of bail.
4. Learned A.G.A. has opposed the prayer for bail.
5. Considering the facts and circumstances of the case, without expressing any opinion on merits of the case, I think it appropriate to release applicant on bail.
6. The application is allowed.
7. Let applicant, Manoj Kumar Pandey, involved in Case Crime No. 63 of 2019, under Sections 408, 420, 467 IPC, Police Station Purani Basti, District Basti be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of Court concerned with following conditions:
(i) The applicant will not temper with the evidence during trial.
(ii) The applicant will not pressurize/intimidate the prosecution witness.
(iii) The applicant will appear before Trial Court on the date fixed.
(iv) The applicant shall report to the Police Station concerned in the first week of each month to show their good conduct and behaviour.
8. In case of breach of any of above conditions by applicant, the Court below shall be at liberty to cancel his bail.
Order Date :- 18.12.2019 AK