Allahabad High Court
Jitendra (Second Bail Application) vs State Of U.P. on 22 February, 2021
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 28 Case :- BAIL No. - 9520 of 2020 Applicant :- Jitendra (Second Bail Application) Opposite Party :- State of U.P. Counsel for Applicant :- Jai Pal Singh Counsel for Opposite Party :- G.A.,Dilip Kumar Pandey Hon'ble Karunesh Singh Pawar,J.
Heard learned counsel for the applicant, learned AGA for the State, learned counsel for the complainant and perused the record.
This is the second bail application. The first bail application of the applicant has been rejected vide order dated 07.08.2019 passed in bail No. 8874/2017.
Learned counsel for the applicant submits that the second bail application is being pressed on the new grounds (i) PW-1 son of the deceased is not the eye witness to the incident and in his cross examination he has stated that when the incident took place he received information he was two kilometers away and when he reached at the spot, the accused persons had already gone; (iii) PW-4 is also not the eye witness as in his cross examination he has stated that while the incident took place he was in his agricultural field which is 100 meter away and further he in his examination-in-chief has stated that co-accused Malkiat have not armed with danda and the same allegation has also been levelled against the present applicant. The Malkiat has been enlarged on bail by the learned court below.
It is further submitted by learned counsel for the applicant that both the eye witness of the prosecution witnesses have not seen the incident. General role of assault has been levelled to all the accused persons. It is submitted that two punctured wounds received by the deceased could not have given by the danda rather may have given by the iron rod which was being held by Asha Devi and Prem Lata whose names have been dropped. It is submitted that the applicant is languishing in jail since 28.04.2017 without having any previous criminal history.
It is further submitted that the fact witnesses have been examined and there is no possibility of the applicant of fleeing away after being released from jail 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. as well as learned counsel for the complainant opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.
Considering the facts and circumstances of the case, and also considering the nature of allegations, arguments advanced by learned counsel for the parties, for the period for which he is in jail 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, Jitendra, involved in Case Crime/F.I.R. No. 65/2017, under Sections 147/148/304/504/506 IPC, Police Station - Shivgarh, District - Raebareli, 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 :- 22.2.2021 R.C.