Citation : 2016 Latest Caselaw 1637 ALL
Judgement Date : 21 April, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 46 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 5230 of 2016 Applicant :- Hari Singh Opposite Party :- State Of U.P. Counsel for Applicant :- Manoj Kumar Tripathi,Rajiv Sisodia,Vinod Kumar Tirpathi Counsel for Opposite Party :- G.A.,Mohd. Akram Hon'ble Vipin Sinha,J.
Supplementary affidavit filed in Court today, is taken on record.
Heard learned counsel for the applicant, learned counsel for the complainant and learned A.G.A. for the State.
The present bail application has been filed by the applicant in case crime No. 442 of 2015, under Sections 419, 420, 467, 468, 471 IPC, police station Nagina, District Bijnor with the prayer to enlarge him on bail.
I have perused the prosecution story as set up in the FIR and also the bail rejection order.
The contention as raised at the Bar by learned counsel for the applicant is that the accused-applicant has been falsely implicated in the present case due to ulterior motive. It is further contended that even if the prosecution story is believed to be true, the applicant is only a marginal witness. It is next contended that it is a solitary case. It is next contended that the applicant has no previous criminal history. It is lastly contended that the applicant is in jail since 21.1.16 and in case he is enlarged on bail, he will not misuse the liberty of bail.
However, learned counsel for the complainant has strongly opposed the bail application and he has submitted that the applicant is the main accused and he has manipulated the entire evidence.
Learned A.G.A. has opposed the prayer for bail.
It is apparent that it would not be possible to conclude the trial in near future and in the opinion of this Court, it would not be appropriate to keep the applicant in jail till the conclusion of the trial.
Without expressing any opinion on the merits of the case, at this stage, prima facie, a case for bail has been made out. However, the said prima facie view will not in any manner adversely affect the case of the prosecution.
The prayer for bail is granted. The application is allowed.
Let the applicant Hari Singh involved in the aforesaid crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of court concerned subject to the following conditions:
1. The applicant shall not tamper with the prosecution evidence.
2. The applicant shall not pressurize the prosecution witnesses.
3. The applicant shall appear on the date fixed by the trial Court.
4. The applicant shall not commit an offence similar to the offence of which he is accused, or suspected of the commission, of which he is suspected.
5. 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 him from disclosing such facts to the Court or to any police officer or tamper with the evidence.
In case of default of any of the conditions enumerated above, it would be open to the opposite party to approach this Court for cancellation of bail.
It is being made clear that in case a chargesheet has already been submitted, the court below is directed to expedite the trial of the aforesaid case as early as possible and in case, the chargesheet has not yet been filed, the police is directed to submit a report in accordance with Section 173 (2) Cr.P.C. at the earliest.
Order Date :- 21.4.2016
Anand
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!