Allahabad High Court
Amber vs State Of U.P. on 24 May, 2021
Author: Saroj Yadav
Bench: Saroj Yadav
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 32 Case :- BAIL No. - 4737 of 2021 Applicant :- Amber Opposite Party :- State of U.P. Counsel for Applicant :- Anil Kumar Sharma Counsel for Opposite Party :- G.A. Hon'ble Mrs. Saroj Yadav,J.
The present bail application has been filed on behalf of the applicant in Crime No. 0486 of 2020, under Sections 457, 380, 411, 459 of I.P.C. Police Station Nigoha, District Lucknow with the prayer to enlarge him on bail.
Heard Mr. Anil Kumar Sharma, learned counsel for the accused-applicant and Mr. Arun Kumar Pandey, learned A.G.A. appearing on behalf of the State through Video Conferencing in view of Covid-19 pandemic.
Learned counsel for the accused/applicant submitted that only two sarees and two watches were allegedly recovered from the possession of the accused/applicant. The accused/applicant is languishing in jail since 07.12.2020, so the accused/applicant may be enlarged on bail.
Per contra, learned A.G.A. appearing on behalf of the State has opposed the bail application of the accused/applicant and submitted that there is criminal history of seven cases of similar nature against the accused/applicant. Hence the application should be rejected.
Considered the submissions of both the sides and perused the record.
Considering all the facts and circumstances of the case and nature of the crime accused/applicant is in jail since 07.12.2020, it appears just to enlarge the accused/applicant on bail.
Let the applicant Amber involved in Crime No. 0486 of 2020, under Sections 457, 380, 411, 459 of I.P.C. Police Station Nigoha, District Lucknow be released on bail on his furnishing a personal bond and two sureties of Rs.50,000/- each in the like amount to the satisfaction of the court concerned with the following conditions;
(i) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(ii) 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.
(iii) In case, the applicant misuses the liberty of bail during trial 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.
(iv) 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 absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
(v)The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
(vi) The computer generated copy of such order shall be self attested by the counsel of the party concerned.
(vii) The concerned Court/Authority/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.
Order Date :- 24.5.2021 A.K. Singh