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 9, Cited by 0]

Allahabad High Court

Shane Alam @ Shanu @ Supari vs State Of U.P. on 28 July, 2022

Author: Ali Zamin

Bench: Ali Zamin





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11070 of 2022
 

 
Applicant :- Shane Alam @ Shanu @ Supari
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Mohammad Zakir
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ali Zamin,J.
 

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material on record.

The present bail application has been filed by the applicant with a prayer to enlarge him on bail in Case Crime No.30 of 2021, under Sections 302, 201, 394, 411, 34 IPC, Police Station Loni, District Ghaziabad.

Learned counsel for the applicant submits that co-accused Naim and Nadeem are named in the FIR and in his statement name of applicant and Shahid surfaced. He submits that as per FIR version deceased Sunil was serving in Bhola Company as a driver, on 1st January, 2021 at about 2.00 pm. he went from vehicle and did not return, informant found that Yusuf by disclosing his wrong name had booked the vehicle. He submits that as per confessional statement co-accused Yusuf with intention to loot the vehicle caused injury to the deceased thereafter killing him sealed the dead body and threw him at Loni District. The co-accused Naim and Nadeem have been granted bail by co-ordinate Bench of this Court vide order dated 23.10.2021 in Criminal Misc. Bail Application No. 23425 of 2021, therefore, the applicant is entitled for bail on the ground of parity. There is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and, in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. It is next contended that applicant has 4 criminal history of minor nature in which he has been enlarged on bail explained in Para- 2 of the supplementary affidavit and he is languishing in jail since 07.01.2021.

Per contra, learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid fact that co-accused have already been released on bail.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties and also perusing the material on record, name of the applicant surfacing in the statement of the co-accused Naim and Nadeem and enlargement of identically placed co-accused on bail, without expressing any opinion on merit of the case, let the applicant- Shane Alam @ Shanu @ Supari involved in aforesaid case crime be released on bail on his/her furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions :-

(i) The applicant shall file an undertaking to the effect that he will not tamper with the evidence and will not pressurize/intimidate the prosecution witnesses and will cooperate with the trial. The applicant 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 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.
(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 absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.

Order Date :- 28.7.2022 Israr