Citation : 2015 Latest Caselaw 902 ALL
Judgement Date : 15 June, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 17 Case :- BAIL No. - 4810 of 2015 Applicant :- Ashutosh Kumar Pandey Opposite Party :- The State Of U.P Counsel for Applicant :- Rajiv Mishra Counsel for Opposite Party :- Govt. Advocate Hon'ble Raghvendra Kumar,J.
Heard learned counsel for the accused-applicant and learned A.G.A. for the State and perused the record.
It has been submitted by learned counsel for the accused applicant that the accused is an innocent person and has been falsely implicated in the present case. It is further submitted that the injuries sustained by Professor Jaiswal is on the thumb, fore-arm and secondly there is complain of pain. It is also submitted that the applicant is a student and he is ready to comply with the conditions imposed by the court. It is also contended that it is the first offence of the accused, which fact has not been disputed.
Learned AGA has opposed the prayer for bail of the accused applicant.
Considering the facts and circumstances of the case and submissions of the counsels for the parties without expressing any opinion on the merits of the case, I find it a fit case for bail.
Let the accused-applicant-Ashutosh Kumar Pandey, involved in Case Crime No.280 of 2015, u/s 323, 504, 506, 325, 307 IPC., P..S.-Kotwali Nagar, District-Faizabad, be released on bail on his executing a personal bond and furnishing two heavy and reliable sureties each in the like amount to the satisfaction of the court concerned on the following conditions :-
(i) The applicant shall not be seen within the area of Police Station Kotwali Nagar. He shall only attend the dates of hearing in the civil court at district Faizabad.
(ii) The applicant shall file an undertaking that he shall co-operate in the expeditious disposal of the case.
(iii) The applicant shall also 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.
(iv) 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 IPC.
(v) 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 IPC.
(vi) 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..
However, it is directed that for the purposes of appearing in the examination, the court concerned shall be competent in granting the permission to the accused applicant.
Order Date :- 15.6.2015
Ps
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!