Citation : 2017 Latest Caselaw 2713 ALL
Judgement Date : 27 July, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 22 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26365 of 2017 Applicant :- Ajeet Kumar @ Lallu Patel Opposite Party :- State Of U.P. Counsel for Applicant :- Dhanraj Singh Yadav Counsel for Opposite Party :- G.A. Hon'ble Abhai Kumar,J.
Heard learned counsel for the accused-applicant, learned A.G.A for the State and perused the record.
The present bail application has been filed by the applicant in Case Crime No.93 of 2016, under sections 379, 411, 419, 420, 467, 468 & 471 I.P.C., Police Station Manjahanpur, District Kaushambi with the prayer to enlarge him on bail.
It is submitted by the learned counsel for the applicant that similarly placed co-accused Akshay Kumar Singh has been granted bail in Criminal Misc. Bail Application No.24525 of 2017 on 13.7.2017. It is also submitted by the learned counsel that the criminal history that has been shown are being slapped after the present case. It is next submitted that the applicant is in jail since 14.3.2016 and in case he is enlarged on bail, he will not misuse the liberty of bail.
Learned A.G.A for the State has opposed the prayer for bail.
Seeing the facts and circumstances of the case as well as submissions made by learned counsel for the parties and also perusing the material brought on record and seeing the fact the similarly place co-accused has already been granted bail, a prima facie case for bail is made out.
Let the applicant?Ajeet Kumar @ Lallu Patel, involved in Case Crime No.93 of 2016, under sections 379, 411, 419, 420, 467, 468 & 471 I.P.C., Police Station Manjahanpur, District Kaushambi, be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions: -
1. The applicant shall co-operate in the investigation.
2. The applicant shall not tamper with the prosecution evidence.
3. The applicant shall not pressurize the prosecution witnesses.
4. The applicant shall appear on the date fixed by the trial Court.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court before the bonds are accepted.
Order Date :- 27.7.2017
N.A.
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!