Allahabad High Court
Sanjeev @ Sanju vs State Of U.P. And Another on 30 October, 2019
Author: Pankaj Bhatia
Bench: Pankaj Bhatia
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 88 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29124 of 2019 Applicant :- Sanjeev @ Sanju Opposite Party :- State of U.P. and Another Counsel for Applicant :- Mohammad Belal Counsel for Opposite Party :- G.A. Hon'ble Pankaj Bhatia,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. 669 of 2019, under Sections 363, 376, 506, 292 I.P.C., Section 5/6 POCSO Act and Section 66 I.T. Act, P.S. Sahibabad, District Ghaziabad.
Counsel for the applicant has argued that other co-accused Ikrar, against whom the allegations are more severe than that against the applicant, has been enlarged on bail vide order dated 2.8.2019 passed in Criminal Misc. Bail Application No. 31055 of 2019. It is next contended that the applicant is languishing in jail since 20.3.2019.
Per contra, learned A.G.A. has opposed the bail prayer of the applicant.
Considering the statements made in the F.I.R. as well as the fact that the co-accused has been enlarged on bail, without expressing any opinion on merit of the case, the applicant is entitled for bail.
Let the applicant- Sanjeev @ Sanju involved in aforesaid case crime be released on bail on his 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 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, 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 :- 30.10.2019 SR