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 6, Cited by 0]

Allahabad High Court

Abu Zaid @ Chhotey @ Guddu vs State Of U.P. on 10 July, 2020

Author: Karunesh Singh Pawar

Bench: Karunesh Singh Pawar





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?In Chamber
 
Case :- BAIL No. - 1280 of 2020
 
Applicant :- Abu Zaid @ Chhotey @ Guddu
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Gulam Rabbani,Mohd. Gayur Zaidi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.
 

The matter is taken up through video conferencing.

Heard learned counsel for the applicant, learned AGA for the State and perused the record.

Learned counsel for the applicant submits an F.I.R. was lodged against three persons; the matter is triable by magistrate; the alleged recovery of beef meet is false as there is no independent witness to the said recovery. The applicant has explained the criminal history. It is also submitted that co-accused namely Murtaza Hussain and Mohd. Aslam @ Saju have been enlarged on bail by the coordinate Bench of this Court vide orders dated 29.03.2019 and 17.01.2020 passed in bail Nos. 3277 of 2020 and 528 of 2020. The applicant is languishing in jail since 18.10.2019. Learned counsel for the applicant claims parity with the order of the said co-accused persons.

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 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 on the ground of parity.

Let the applicant, Abu Zaid @ Chhotey @ Guddu, involved in Case Crime/F.I.R. No. 485/2019, under Sections 3/5/8 of U.P. Prevention of Cow Slaughter Act, 1955, Police Station - Raunahi, District - Faizabad/Ayodhya, 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 :- 10.7.2020 R.C.