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 1]

Allahabad High Court

Ram Naresh (In F.I.R. Dhallu) vs State Of U.P. on 24 November, 2020

Author: Rajeev Singh

Bench: Rajeev Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 30
 
Case :- BAIL No. - 9521 of 2020
 
Applicant :- Ram Naresh (In F.I.R. Dhallu)
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Maya Ram Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajeev Singh,J.
 

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

The present bail application has been filed on behalf of the applicant in FIR No.0194 of 2020 under Sections 307, 323, 504 I.P.C, Police Station-Nawabganj, District-Gonda, with the prayer to enlarge him on bail.

The submission of learned counsel for the applicant is that the applicant is innocent person and has been falsely implicated in the case, he is having no previous criminal history and in jail since 09.10.2020. It is further submits on behalf of applicant that on the issue of plucking watermelon, some quarrel was taken place between the applicant and complainant, as a result, both sides received injuries. He further submits that on the written complaint, both sides were lodged NCR against each other. The general allegations have been levelled in the FIR against the applicant. He further submits that the co-accused namely Sadhu and Jitendra have been granted bail by this Court, vide order dated 30.07.2020 passed in Criminal Misc. Bail Application No.5134 of 2020. In these circumstances, the applicant is entitled for bail. In case of being enlarged on bail, he will not misuse the liberty of bail.

Learned A.G.A. has opposed the prayer for grant of bail to the applicant but has fairly conceded that the co-accused namely Sadhu and Jitendra have already been granted bail by this Court.

Considering the rival submissions of learned counsel for parties, material available on record as well as totality of fact and circumstances, and without expressing any opinion on the merits of the case, I am of the view that the applicant is entitled to be released on bail.

Let applicant -Ram Naresh (In F.I.R. Dhallu)- be released on bail in the aforesaid Case Crime, on his furnishing personal bond and two reliable sureties each of the like amount to the satisfaction of the court concerned subject to following conditions:-

(1) Applicant will not try to influence the witnesses or tamper with the evidence of the case or otherwise misuse the liberty of bail.
(2) Applicant will fully cooperate in expeditious disposal of the case and shall not seek any adjournment on the dates fixed for evidence when witnesses are present in the Court.
(3) Applicant shall remain present, in person, before the trial court on the dates fixed for (a) opening of the case, (b) framing of charge; and (c) recording of statement under Section 313 Cr.P.C.
(4) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
(5) The computer generated copy of such order shall be self attested by the counsel of the party concerned.
(6) 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.

Any violation of above conditions will be treated misuse of bail and learned Court below will be at liberty to pass appropriate order in the matter regarding cancellation of bail.

Order Date :- 24.11.2020/Amit/-