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

Mohd. Faiz @ Faizulrahman @ Faizur ... vs State Of U.P. on 9 February, 2021

Author: Neeraj Tiwari

Bench: Neeraj Tiwari





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 69
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8217 of 2021
 
Applicant :- Mohd. Faiz @ Faizulrahman @ Faizur Rahman
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Rajiv Lochan Shukla,Irfan Ahmad Malik,Kandarp Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Neeraj Tiwari,J.
 

Heard learned counsel for the applicant, learned AGA for the State and Sri Pankaj Mishra, learned counsel for the informant and perused the material placed on record.

It is submitted by the learned counsel for the applicant that he has been falsely implicated in the present case. It is next submitted that in the FIR, there is no specific allegation against the applicant and main allegation is against the co-accused Athar and Faizan. It is further submitted that statement of victim was recorded under Section 161 Cr.P.C. thrice, but there is no specific allegation against the applicant in any of the statements. It is also submitted that pursuant to the order dated 4.2.2021, Sri Pankaj Mishra, learned counsel for the informant produced the statement of victim recorded under Section 164 Cr.P.C. in that too, there is no allegation against the applicant and allegation is against that the Imran and Faizan. Applicant is having criminal history of five cases, which are explained in the affidavit. He is languishing in jail since 18.10.2020 and in case he is released on bail, he will not misuse the liberty of bail and will cooperate in trial.

Sri Pankaj Mishra, learned counsel for the informant as well as learned AGA has opposed the prayer for bail, but could not dispute the aforesaid facts.

Considering the material on record as well as the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another, reported in (2018) 3 SCC 22, larger mandate of Article 21 of the Constitution of India, without expressing any opinion on the merit of the case, let the applicant- Mohd. Faiz @ Faizulrahman @ Faizur Rahman, involved in Case Crime No. 449 of 2019, under Sections- 147, 148, 149, 323, 504, 325, 427, 307, 326, 34 IPC, Police Station- Nawabganj, District- Allahabad, be enlarged on bail on his executing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned.

The party shall file computer generated copy of such order downloaded from the official website of High Court, Allahabad. The concerned Court/Authority/Jail Official shall verify the authenticity of such computerized copy of the order from the official website of High Court, Allahabad and shall make a declaration of such verification in writing.

This bail order would be subject to the fulfilment of following conditions:-

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.
4. 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;
5. In case, the applicant misuses the liberty of bail 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 in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.
6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.
7. In case the applicant has been enlarged on short term bail as per the order of committee constituted under the orders of Hon'ble Supreme Court his bail shall be effective after the period of short term bail comes to an end.

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

Order Date :- 9.2.2021 Junaid