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 10, Cited by 0]

Allahabad High Court

Abhishek Verma vs State Of U.P. on 12 October, 2020

Author: Dinesh Kumar Singh

Bench: Dinesh Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 9
 

 
Case :- BAIL No. - 7187 of 2020
 

 
Applicant :- Abhishek Verma
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Arvind Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Dinesh Kumar Singh,J.
 

1. Heard learned counsel for the accused-applicant as well as learned Additional Government Advocate and gone through the entire record.

2. By means of this application under Section 439 CrPC, the accused-applicant seeks bail in FIR No.0198 of 2019, under Sections 379, 411, 419, 420, 467, 468 and 471 IPC lodged at Police Station Loni Katra, District Barabanki.

3. Learned counsel for the accused-applicant submits that the role of the accused-applicant is similar to that of co-accused, Alok Kumar, Vikas Yadav, and Rinku alias Satya Vivek, who have already been enlarged on bail by this Court vide orders dated 02.09.2020 passed in Bail Nos. 1467 2020 and 1765 of 2020. The learned counsel claims parity. The learned counsel further submits that the accused-applicant has been languishing in jail since 5th November, 2019.

4. Mr. Vipul Gupta, learned Additional Government Advocate, has opposed the bail, however, he does not dispute that the role of the accused-applicant is common to the said co-accused, who have already been enlarged on bail.

5. Considering the ground of parity and without commenting on merit of the case, I find it to be a fit case for grant of bail.

6. Let applicant-Abhishek Verma, accused of above-mentioned FIR/crime number, be released on bail on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the Court concerned with the following conditions, which are imposed in the interest of justice:-

(i) 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;
(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 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; and
(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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

7. The party shall file self attested computer generated copy of this 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.

Order Date :- 12.10.2020 MVS/-