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

Pappu @ Netrapal Singh vs State Of U.P. on 26 August, 2019

Author: Rajeev Misra

Bench: Rajeev Misra





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 28
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34586 of 2019
 

 
Applicant :- Pappu @ Netrapal Singh
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Raghubir Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajeev Misra,J.
 

Heard learned counsel for the applicant, learned A.G.A. for State and perused the record.

Learned counsel for the applicant contended that the applicant is innocent and has been falsely implicated in the present case. There are two cases shown in the gang chart against the applicant and in both the cases the applicant is on bail, bail orders have been collectively annexed as Annexure-2 to the affidavit. There is no material on record against the applicant to invoke the provision of Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act 1986. The applicant has no other criminal history and applicant undertakes that he will not misuse the liberty of bail. The applicant is in custody since 13.07.2019.

Learned A.G.A. opposed the prayer of bail but could not dispute the argument made by learned counsel for applicant.

Upon hearing learned counsel for the parties, perusal of record, severity of punishment, totality of facts and circumstances, at this stage without expressing any view on the merits of the case, the Court is of the opinion that it is a fit case for bail.

Let the applicant Pappu @ Netrapal Singh be released on bail in Case Crime No.127 of 2019, under section 2/3 of Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act 1986, P.S. Shamshabad, District-Agra on furnishing a personal bond and two sureties each in the like amount to the satisfaction of magistrate/court concerned, subject to following conditions:-

(i) The applicant will not tamper with prosecution evidence.
(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.

The identity, status and residential proof of sureties will be verified by court concerned and in case of breach of any of the conditions mentioned above, court concerned will be at liberty to cancel the bail and send the applicant to prison.

Accordingly, the instant bail application is allowed Order Date :- 26.8.2019 Neeraj