Allahabad High Court
Abdulla Hasan vs State Of U.P. on 28 November, 2019
Author: Yashwant Varma
Bench: Yashwant Varma
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 69 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 52511 of 2019 Applicant :- Abdulla Hasan Opposite Party :- State of U.P. Counsel for Applicant :- Bhuvnesh Kumar Singh Counsel for Opposite Party :- G.A. Hon'ble Yashwant Varma,J.
Heard Sri Dileep Kumar, learned Senior Advocate appearing in support of this application assisted by Sri Bhuvnesh Kumar Singh, learned Advocate, Sri Vivek Saran, learned Senior Advocate for the informant/complainant as well as Sri Vikas Sahai, the learned AGA for the State and perused the record.
The present bail application has been filed by the applicant in Complaint Case No. 2658 of 2015, under Sections 302, 307 459 I.P.C., Police Station Kiratpur, District- Bijnor with the prayer to enlarge him on bail.
The prayer for bail in the instant application is pressed on the ground of parity and the Court in this respect is referred to the order passed on Criminal Misc. Bail Application No. 51912 of 2019 (Daud Vs. State of U.P.). The fact that the role assigned to the applicant here was identical to that of the coaccused whose case is dealt with in the aforementioned Bail Application, is not disputed by the learned A.G.A.
Accordingly and for the reasons assigned in the order passed on the aforementioned Bail Application, let the applicant Abdulla Hasan, be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties of the like amount to the satisfaction of the court concerned subject to following additional conditions, which are being imposed in the interest of justice:-
(i) The applicant shall not tamper with the evidence or threaten the witnesses.
(ii) 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.
(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(iv) 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.
(v) 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 :- 28.11.2019/Arun K. Singh (Yashwant Varma, J.)