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 4, Cited by 0]

Allahabad High Court

Vijay Kumar vs State Of U.P. on 17 September, 2019

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 36355 of 2019
 

 
Applicant :- Vijay Kumar
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Anurag Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ajit Singh,J.
 

Heard learned counsel for the applicant and learned A.G.A. for the State.

This is a bail application on behalf of the applicant in connection with Case Crime No. 631 of 2018, under Sections 420, 467, 468, 471 IPC, P.S. Civil Lines, District Meerut.

As per prosecution version, the present applicant had got a job in the forest department and the job was given to the present applicant in dying-in-harness quota and one Ravi Kumar had lodged a complaint against the present applicant with the allegation that the deceased Rampal had never adopted the present accused as his son. It was alleged in the application that the present applicant has got the service on the basis of false and fictitious papers and when this matter was investigated it was found that the applicant's transfer certificate of 8th class was false and fabricated but his Highschools marksheet was found to be genuine.

The contention of the learned counsel for the applicant is that the applicant is quite innocent and has been falsely implicated in the present case due to ulterior motive. It is further contended that the applicant was terminated from his service and the adoption deed by which the applicant was adopted by the deceased is a registered deed, which is genuine. Offence is triable by the Magistrate. Lastly, he submitted that the applicant has no criminal history and he is languishing in jail since 9.7.2019 and in case, he is released on bail, he will not misuse the liberty of bail and will cooperate in the trial.

Learned AGA has opposed the bail plea.

Considering the overall facts and circumstances, the nature of allegations, the gravity of offence, the severity of the punishment, the evidence appearing against the accused but without expressing any opinion on merits, this Court finds it to be a fit case for bail.

Accordingly, the bail application stands allowed.

Let the applicant Vijay Kumar be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each of the like amount to the satisfaction of the court concerned subject to the following conditions:-

i) The applicant shall not tamper with the prosecution evidence.
ii) The applicant shall not threaten or harass the prosecution witnesses.
iii) The applicant shall appear on the date fixed by the trial court.
iv) The applicant shall not commit an offence similar to the offence of which the applicant is accused, or suspected of the commission.
v) The applicant 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 such person from disclosing facts to the Court or to any police officer or tamper with the evidence.

Order Date :- 17.9.2019 Mini