Citation : 2019 Latest Caselaw 6308 ALL
Judgement Date : 1 August, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 30816 of 2019 Applicant :- Raja Gupta @ Sunil Gupta Opposite Party :- State Of U.P. Counsel for Applicant :- Shriman Narayan Tiwari Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
Heard Sri Shriman Narayan Tiwari, learned counsel for the applicant and Sri Sheetala Prasad Chakarvarti, learned A.G.A. for the State as well as perused the material on record.
The present bail application has been filed by the applicant-Raja Gupta @ Sunil Gupta with a prayer to enlarge him on bail inCase Crime No. 133 of 2019, under Section 364-A I.P.C., Police Station-Sadar Bazar, District-Agra, during the pendency of the trial.
It is argued by the learned counsel for the applicant that the applicant is not named in the F.I.R. He is innocent and has been falsely implicated in the present case due to ulterior motive. It is next argued that as per the prosecution case, the son of the informant, namely, Sunil was missing since 11.02.2019 at 05:00 p.m. and last time, the boy was seen with Raja Gupta (applicant), Pradeep Yadav and Saadhu in the C.C.T.V. footage, therefore, the present F.I.R. has been lodged on 14.02.2019 against three accused persons. It is next argued that in the F.I.R. itself mentioned that the brother of the informant, namely, Tejveer had seen the three co-accused taking away the kidnapped boy. The C.C.T.V. footage does not show the involvement of the applicant in the alleged incident. It is next argued that the kidnapped boy has been recovered safely from the joint possession of the co-accused persons. As per the statement of the victim/abductee under Section 164 Cr.P.C., he called the applicant and went along with him by his own motorcycle and on the way two other accused persons met, thereafter they went to place of co-accused Sadhu from where he has been recovered safely. It has further been argued by the learned counsel for the applicant that the abductee has not been kidnapped and he went along with the applicant on his own free will. Due to petty dispute between the informant and accused persons, the present first information report has been lodged with false and frivolous allegations. No such incident has taken place. The applicant is not named in the first information report. The recovery shown against the accused persons are planted by the Police. It has further been argued by the learned counsel for the applicant that the co-accused, namely, Pradeep Yadav, who is named in the F.I.R. and Arjun Yadav have already been enlarged on bail by this Court vide orders dated 27th June, 2019 and 17th July, 2019 passed in Criminal Misc. Bail Application Nos. 25151 of 2019 and 28404 of 2019. As such, the applicant is also liable to be enlarged on bail. The applicant has no criminal antecedents to his credit except the present one. It is next contended that there is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. The applicant is in jail since 15th February, 2019. As such the present applicant has undergone more than five months and fifteen days of incarceration.
Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail. However, the learned A.G.A. could not dispute the factual submissions as urged by the learned counsel for the applicant.
Considering the material/evidence brought on record, the submissions made by the learned counsel for the parties as well as the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. & Another reported in (2018) 3 SCC 22, let the applicant involved in aforesaid case crime 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:-
(i) 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.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and 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.
(iv) The applicant shall remain present, in person, 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.
(Manju Rani Chauhan, J.)
Order Date :- 1.8.2019
Sushil/-
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!