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 2, Cited by 0]

Allahabad High Court

Dev Rishi Rajpoot vs State Of U.P. on 20 December, 2019

Author: Vivek Varma

Bench: Vivek Varma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 70
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 57538 of 2019
 

 
Applicant :- Dev Rishi Rajpoot
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Prem Babu Verma,Anita Singh
 
Counsel for Opposite Party :- G.A
 

 
Hon'ble Vivek Varma,J.
 

Heard learned counsel for the applicant and Mr. Rajeev Kumar Rai, learned AGA and perused the record of the case.

It is submitted that three cases have been shown in the gang-chart against the applicant, out of which in two cases he has been bailed out from the competent court and in one case he has not been charge-sheeted. The applicant has been falsely implicated in the present case. He submits that the applicant is in jail since 22.11.2019.

Learned AGA could not dispute the aforesaid facts advanced by learned counsel for the applicant.

Considering the facts and circumstances of the case, keeping in view the nature of the offence, evidence, complicity of the accused, submissions of learned counsel for the parties, I am of the view that the applicant has made out a fit case for bail. Hence, the bail application is hereby allowed.

Let the applicant Dev Rishi Rajpoot be enlarged on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned in case crime No. 796 of 2019, under Sections 2/3 of the UP Gangsters and Anti Social Activities (Prevention) Act, 1986, P.S. Kotwali, District Mainpuri subject to following conditions:-

(i) The applicant will not tamper with prosecution evidence and will not harm or harass the victim/complainant in any manner whatsoever.
(ii) The applicant will abide the orders of court, will attend the court on every date and will not delay the disposal of trial in any manner whatsoever.
(iii) The applicant will not indulge in any unlawful activities.
(iv) The applicant will not misuse the liberty of bail in any manner whatsoever.

It is clarified that anything said in this order is limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. It is further clarified that the trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.

Order Date :- 20.12.2019 Lbm/-