Citation : 2019 Latest Caselaw 5750 ALL
Judgement Date : 8 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 75 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 25057 of 2019 Applicant :- Dharmvir Opposite Party :- State Of U.P. Counsel for Applicant :- Ashok Kumar Singh Bais Counsel for Opposite Party :- G.A. Hon'ble Krishna Pratap Singh,J.
Supplementary affidavit filed on behalf of the applicant is taken on record.
Heard Mr. A.K.S. Bais, learned counsel for the applicant as well as Mr. Gyan Narayan Kannojia, learned AGA for the State and perused the material placed on record.
It is argued by the learned counsel for the applicant that the applicant is absolutely innocent and has been falsely implicated in the present case with some ulterior motive.It is further submitted by the learned counsel for the applicant that the the alleged recovery of country made pistols and other equipments are false, fabricated and planted. In fact, no such recovery was effected from the possession of the applicant. The applicant has no concerned with the alleged recovery. There is no independent witness of the alleged recovery. It is also submitted by the learned counsel for the applicant that there is a criminal history of two cases against the applicant, out of which in one case, the applicant has been discharged, in one case, the applicant is on bail. It is next contended that there are no chances of the applicant of fleeing away from the judicial process or tampering with the prosecution evidence.The applicant is languishing in jail since 30.03.2019. In case, the applicant is released on bail he will not misuse the liberty of bail.
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, the applicant does not deserve any indulgence. In case the applicant is released on bail he will misuse the liberty of bail.
Having considered the submissions of the parties and without expressing any opinion on the merits, let the applicant Dharmvir, involved in case crime No. 97 of 2019, under section 5/25 of Arms Act, PS Rajpura, district Sambhal, be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that :-
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 8.7.2019
Sazia
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!