Citation : 2019 Latest Caselaw 3586 ALL
Judgement Date : 26 April, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 79 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17721 of 2019 Applicant :- Salman Opposite Party :- State Of U.P. Counsel for Applicant :- Arvind Kumar Counsel for Opposite Party :- G.A. Hon'ble Ram Krishna Gautam,J.
By means of this application the applicant Salman has prayed to release him on bail in Case Crime No. 62 of 2019, u/s 420, 467, 468, 471, 120B I.P.C., P.S. Ganga Nagar, District Meerut.
Heard learned counsel for the applicant and learned AGA representing the State. Perused the record.
Learned counsel for the applicant has argued that the applicant is innocent and he has been falsely implicated in this very case crime number. His name was not there in the F.I.R., rather was brought in light in the confessional statement of co-accused and in the alleged raid there was no recovery from his possession except a mobile phone, which was of his own. He is of no criminal antecedent. There is no likelihood of applicant's fleeing from course of justice or tempering with evidence in case he is released on bail. Co-accused of this case crime number has already granted bail by another Bench of this Court, bail order are filed. Hence bail has been prayed for during trial.
Learned AGA has vehemently opposed the bail application.
F.I.R. reveals that it was against unknown persons and the name of accused-applicant was brought in the confessional statement of co-accused. Nothing incriminating was recovered from his possession or on his pointing out. He is of no criminal antecedent. Under all above 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.
Accordingly, the bail application is allowed.
Let the applicant, Salman, involved in above mentioned case crime number 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 :- 26.4.2019
Kamarjahan
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!