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 3, Cited by 0]

Allahabad High Court

Rinku Prajapati vs State Of U.P. on 15 October, 2019

Author: Ajit Singh

Bench: Ajit Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 80
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 39472 of 2019
 

 
Applicant :- Rinku Prajapati
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Syed Faiz Hasnain,Mohd. Hasham,Syed Riyaz Askari
 
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. 274 of 2019, under Sections 420, 406, 120B IPC, P.S. Amroha Nagar, District Amroha.

The first information report was lodged by the J.E. of the Electricity Department against the present accused and co-accused Ankit Rastogi with the allegation that they had generated electricity bills of less consumed electricity.

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 and he was not named in the FIR. It is further contended that his name has surfaced during investigation in the confessional statement of co-accused Ankit Rastogi who was named in the FIR. Offence is triable by the Magistrate. He further submitted that the co-accused Ankit Rastogi has already been enlarged on bail vide order dated 23.9.2019 passed by this Court in Criminal Misc. Bail Application No. 37756 of 2019. Lastly, he submitted that the applicant has no criminal history and he is languishing in jail since 21.8.2019 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 Rinku Prajapati 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 :- 15.10.2019 Mini