Citation : 2019 Latest Caselaw 5705 ALL
Judgement Date : 8 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26976 of 2019 Applicant :- Amarjeet Singh Opposite Party :- State Of U.P. Counsel for Applicant :- Jai Prakash Singh Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
Heard Sri Jai Prakash Singh, learned counsel for the applicant and Sri Om Prakash Mishra, learned counsel for the State as well as perused the material on record.
The present bail application has been filed by the applicant-Amarjeet Singh with a prayer to enlarge him on bail in Case Crime No. 164 of 2019, under Section 272 I.P.C. and Sections 60 (2) of Excise Act, Police Station-Khutar, District-Shahjahanpur, during the pendency of the trial.
It is submitted by learned counsel for the applicant that as per the allegations made in the first information report lodged by the Police, on the information given by an informer that in the jungle situated at Chatiya Balrampur, adulterated liquor was prepared for selling, the Police personnels reached the said place and saw that 12 persons were preparing the adulterated liquors. Seeing the Police personnels, 11 persons out of 12 have succeeded to run away, whereas one person, namely, Rajendra Singh has been arrested. From the said place 480 litres of adulterated liquor, four machine for making adulterated liquor, four drum etc. have been recovered by the Police. It has further been argued by the learned counsel for the applicant that the applicant is innocent and he has been falsely implicated in the present case. He has not committed any offence. The applicant has not been arrested at the place of incident and nothing has been recovered from his possession. The applicant has been implicated in the present case on the basis of confessional statement of the named accused Rajendra Singh, who has been arrested from the spot. From the entire case diary, there is no evidence against the applicant. The said recovery has not been witnessed by any independent witness. The recovery made against him is a planted one and no independent witness has been produced to support the same. There is no chemical examination report to prove the adulterated liquor. 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 9th June, 2019.
Per contra, the 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 facts and circumstances of the case, submissions made by learned counsel for the parties and the material on record 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 and without expressing any opinion on merit of the case, 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 :- 8.7.2019
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!