Citation : 2017 Latest Caselaw 1624 ALL
Judgement Date : 6 June, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20024 of 2017 Applicant :- Pappu Yadav Opposite Party :- State Of U.P. Counsel for Applicant :- Dharmendra Singhal,Dinesh Kumar Yadav Counsel for Opposite Party :- G.A. Hon'ble Mrs. Vijay Lakshmi,J.
Heard learned counsel for the applicant, learned AGA and perused the record.
Learned counsel for the applicant has contended that the applicant is innocent and he has been falsely implicated in this case. It is further contended that as per FIR allegations, total 230 Ltrs. of diesel and a 15 Kg. bag of powder (limestone) are said to have been recovered from a Godown and the applicant is alleged to be the owner of the said Godown, whereas the Godown is neither owned by the applicant nor it was taken on rent by him and in fact one Om Prakash Yadav is the owner of the said Godown. It is further contended that there was no need to have license for 230 Ltrs. of diesel as per Petroleum Act, 1934. The license is needed only in the case where the amount of storage of petroleum exceeds 2500 Ltrs. In support of this contention the learned counsel has drawn the attention of this court to the copy of the relevant provisions of Petroleum Act (section 7), which is annexed as Annexure no. 3 to the affidavit filed in support of the bail application. It is lastly contended that applicant has no criminal history, he is languishing in jail since 16.5.2017, there is no likelihood of early disposal of the trial and the applicant undertakes that if released on bail, he will never misuse his liberty and will cooperate in trial.
Learned AGA has opposed the bail application but he could not point out any thing relevant to contradict the aforesaid submissions.
After perusing the record in the light of the submissions made at the Bar, considering the entire facts and circumstances, the nature of accusations, severity of the punishment in the case of conviction and without expressing any opinion on the merits of the case, this court is of the view that the applicant may be enlarged on bail with certain conditions.
Let the applicant, Pappu Yadav, involved in Case Crime No. 919 of 2016, under sections 3/7 Essential Commodities Act, P.S. Quarsi, District Aligarh, be released on bail on his executing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:
1. The applicant will not tamper with the evidence.
2. The applicant will not indulge in any criminal activity.
3. The applicant will not pressurize/intimidate the prosecution witnesses and co-operate in the trial.
4. The applicant will appear regularly on each and every date fixed by the trial court unless his personal appearance is exempted through counsel by the court concerned.
In the event of breach of any of the aforesaid conditions, the court below will be at liberty to proceed to cancel his bail.
Order Date :- 6.6.2017
Pcl
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!