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 8, Cited by 0]

Allahabad High Court

Robin Sanchanu @ Robin Singh vs State Of U.P. on 18 September, 2019

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 36711 of 2019
 

 
Applicant :- Robin Sanchanu @ Robin Singh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Raghuvansh Misra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.
 

Heard learned counsel for the applicant as well as the learned AGA for the State and perused the material placed on record.

The instant bail application has been filed on behalf of the applicant, Robin Sanchanu @ Robin Singh with a prayer to release him on bail in Case Crime No. 197 of 2019, under Sections 498-A, 323, 377, 504 IPC, and 3/4 of Dowry Prohibition Act Police Station Haldaur, District- Bijnor, during pendency of trial.

It is argued by the learned counsel for the applicant that the applicant is absolutely innocent and has been falsely implicated in the present case with some ulterior motive. It is further submitted that applicant is husband of the prosecutrix.He has been falsely implicated in this case.There are general allegations against the applicant and other family members of the matrimonial house.The medical report does not supports the allegation made regarding the offence under section 307 I.P.C.The injuries suffered by the prosecutrix have been attributed to the other co-accused. The applicant is languishing in jail since 30.6.2019, who is not a previous convict. In case, the applicant is released on bail, he will not misuse the liberty of bail.

Per contra learned A.G.A. has opposed the prayer for bail of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail.

Having considered the submissions of the parties noted above, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018)3 SCC 22 and without expressing any opinion on the merits of the case, let the applicant Robin Sanchanu @ Robin Singh involved in the aforesaid crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that :-

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.

In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 18.9.2019 Atul kr. sri.