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

Abdul Rahim And 5 Others vs State Of U.P. And 2 Others on 5 February, 2020

Author: Suneet Kumar

Bench: Suneet Kumar





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 2
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 970 of 2020
 

 
Applicant :- Abdul Rahim And 5 Others
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Sunil Kumar Yadav,Abhishek Saroj
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Suneet Kumar,J.
 

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

It is urged that instant F.I.R. was lodged on an application moved under Section 156 (3) Cr.P.C. in counterblast to N.C.R. lodged by the applicant no.3; injuries was sustained by applicant no.3; applicants have no criminal antecedent.

Learned A.G.A. opposed the prayer for bail.

Without expressing any opinion on the merits of the case, considering the nature of accusation and the fact that they have no criminal antecedents, the applicants are entitled to be released on anticipatory bail in this case.

In the event of arrest of the applicants - Abdul Rahim, Abdul Rub, Tabassum, Zaheeda, Mainuddin and Altab involved in Case Crime No.0057 of 2019, under Sections 147, 148, 323, 452, 427, 504, 506 IPC and 3 (1) (Da) and 3 (1) (Dha) of S.C./S.T. Act, Police Station Durgaganj, District Bhadohi, they 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 their 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 applicants shall make themselves available for interrogation by a police office as and when required;
(ii) the applicants 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 office;
(iii) the applicants shall not leave India without the previous permission of the Court and if they have passport the same shall be deposited by them 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 applicants.

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 applicants.

The applicants are 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.

Order Date :- 5.2.2020 Atul