Citation : 2017 Latest Caselaw 897 ALL
Judgement Date : 19 May, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 13 Case :- BAIL No. - 3884 of 2017 Applicant :- Deepak Saini Opposite Party :- State Of Up Counsel for Applicant :- Mohd. Mansoor Counsel for Opposite Party :- Govt. Advocate Hon'ble Anil Kumar Srivastava-II,J.
1.Counter affidavit filed by the learned AGA is taken on record.
2.Investigating officer is present in person before this Court. He need not appear again unless specifically called for.
3.Heard learned counsel for the applicant, learned A.G.A. and perused the record.
4.This bail application has been filed by the accused-applicant Deepak Saini, who is involved in Case Crime No. 58 of 2017, under section 2/3 Uttar Pradesh Gangster and Anti Social Activities (Prevention) Act, 1986, Police Station Aliganj, District Lucknow.
5.Learned counsel for the applicant submits that in the gang chart three cases are shown against the accused applicant. In all the three cases he has been released on bail. It is further submitted that no other case is pending against him. It is further submitted that there is no possibility of the applicant of fleeing away from judicial custody or tampering with the witnesses . In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.
6.Learned A.G.A. has opposed the prayer for bail but did not dispute the factual submissions made by the learned counsel for the applicant.
7.Considering the facts and circumstances of the case and rival contention of learned counsel, without commenting upon the merit of the case, I am of the opinion that the accused applicant Deepak Saini is entitled to be released on bail.
8.Let the accused/applicant Deepak Saini involved in Case Crime No.58 of 2017, under section 2/3 Uttar Pradesh Gangster and Anti Social Activities (Prevention) Act, 1986, Police Station Aliganj, District Lucknow be released on bail subject to the following conditions.
1. The applicant will furnish a personal bond with two sureties each of like amount to the satisfaction of the court concerned.
2. The applicant will appear and strictly comply following terms of bond executed under section 437 sub section 3 of Chapter- 33 of Cr.P.C.-
(a) applicant shall attend in accordance with the conditions of the bond executed under this Chapter.
(b) 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, and
(c) 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.
3. The applicant shall cooperate with investigation /trial.
4. The applicant shall 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.
5. The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
6. In case, the applicant misuse the liberty of bail during trial 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 the Indian Penal Code.
7. The applicant shall remain present, 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.
Order Date :- 19.5.2017
GSY
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!