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 4, Cited by 0]

Allahabad High Court

Pankaj Verma @ Mahendra Singh vs State Of U.P. And Another on 26 August, 2019

Author: Rajul Bhargava

Bench: Rajul Bhargava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 66
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33330 of 2019
 

 
Applicant :- Pankaj Verma @ Mahendra Singh
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Rajnish Pandey
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajul Bhargava,J.
 

Heard learned counsel for the applicant as well as learned A.G.A. appearing for the State and perused the averments made in the first information report and rejection order.

Submission of the learned counsel for the applicant is that the applicant has been falsely implicated in the present case. The first information report was lodged after nine days of the incident on 13.7.2019 alleging that on 4.7.2019 the applicant had outraged the modesty of first informant and dragged her in a Chari field with malicious intention. The applicant has no other reported criminal antecedent.

Learned A.G.A. opposed the prayer for bail but he could not dispute that the first informant was medically examined on 15.7.2019 i.e. after eleven days of the incident and except complaint of pain, no other visible injury has been noted in the medical report.

Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that he has no criminal antecedents, the applicant is entitled to be released on anticipatory bail in this case.

In the event of arrest of the applicant- Pankaj Verma @ Mahendra Singh involved in Case Crime No. 151 of 2019, under Sections 354-B, 504, 506 I.P.C., Police Station- Bakevar, District- Fatehpur, he shall be released on anticipatory bail till the submission of police report, if any, under section 173 (2) Cr.P.C. before the competent Court on his furnishing a personal bond of Rs. 25,000/- with two sureties each in the like amount to the satisfaction of the Station House Officer of the police station concerned with the following conditions:-

(i) the applicant shall make himself available for interrogation by a police officer as and when required;
(ii) 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;
(iii) the applicant shall not leave India without the previous permission of the Court and if he has passport the same shall be deposited by him before the S.S.P./S.P. concerned.

In default of any of the conditions, the Investigating Officer is at liberty to file appropriate application for cancellation of anticipatory bail granted to the applicant.

The Investigating Officer is directed to conclude the investigation of the present case in accordance with law expeditiously preferably within a period of three months from the date of production of a certified copy of this order independently without being prejudice by any observation made by this Court while considering and deciding the present anticipatory bail application of the applicant.

The applicant is directed to produce a certified copy of this order before the S.S.P./S.P. concerned within ten days from today, who shall ensure the compliance of present order.

The present Criminal Misc. Anticipatory Bail Application is, accordingly, allowed.

Order Date :- 26.8.2019 Vikas