Allahabad High Court
Madanlal vs State Of U.P. on 27 July, 2021
Author: Neeraj Tiwari
Bench: Neeraj Tiwari
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12817 of 2021 Applicant :- Madanlal Opposite Party :- State of U.P. Counsel for Applicant :- Naresh Kumar Singh,Avadh Pratap Singh Shishodia,Rajesh Kumar Mishra Counsel for Opposite Party :- G.A. Hon'ble Neeraj Tiwari,J.
Heard learned counsel for the applicant, learned AGA for the State and perused the material placed on record.
It is submitted by the learned counsel for the applicant that applicant has been falsely implicated in the present case. General role has been assigned to the applicant. It is a cross case and an FIR has also been lodged by the applicant's side. General role has been assigned to all co-accused. It is further submitted that co-accused, Mukesh, Rinku, Raju @ Bnar, Nitin Kumar and Rajkumar having an identical role have already been enlarged on bail by this Court on 4.6.2021, 17.3.2021, 15.12.2020 and 22.06.2021 in Criminal Misc. Bail Application Nos. 16640 of 2021, 22469 of 2020, 27955 of 2020 and 21711 of 2021 and in Criminal Misc. Anticipatory Bail Application No. 7935 of 2020 respectively. Applicant has no criminal history and this fact may also be verified from the bail rejection order. Applicant is in jail since 23.04.2020, undertakes that he will not misuse the liberty, if granted.
Learned A.G.A. has opposed the prayer for bail, but could not dispute the aforesaid facts as well as criminal history.
Considering the material on record as well as the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another, reported in (2018) 3 SCC 22, larger mandate of Article 21 of the Constitution of India, without expressing any opinion on the merit of the case, let the applicant- Madanlal, involved in Case Crime No. 159 of 2020, under Sections- 147, 148, 307, 323, 325, 452 I.P.C., Police Station- Jahangirabad, District -Bulandshahr, be enlarged on bail on his executing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad. The concerned Court/Authority/Jail 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.
This bail order would be subject to the fulfillment of following conditions:-
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
4. 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;
5. 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.
6. 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. In case the applicant has been enlarged on short term bail as per the order of committee constituted under the orders of Hon'ble Supreme Court his bail shall be effective after the period of short term bail comes to an end.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Order Date :- 27.7.2021 Sartaj