Citation : 2022 Latest Caselaw 2731 ALL
Judgement Date : 13 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9084 of 2021 Applicant :- Manoj Kumar And 2 Others Opposite Party :- State of U.P. and Another Counsel for Applicant :- Raj Kumar Vaishya Counsel for Opposite Party :- G.A. Hon'ble Vivek Kumar Singh,J.
Heard Sri Sushil Mishra, learned counsel holding brief of Sri Raj Kumar Vaishya, learned counsel for the applicants, Sri Sanjay Singh, learned A.G.A.-I appearing for the State and perused the record.
The instant anticipatory bail application has been filed on behalf of the applicants, (i) Manoj Kumar (ii) Mukesh (iii) Rakesh Kumar, with a prayer to release him on bail in Case Crime No. 620 of 2020, under Sections 420, 406, 342, Police Station- Sarai Akil, District- Kaushambi, during pendency of trial.
It is contended on behalf of the applicants that they are innocent and have been falsely implicated in the present case. They did not commit any offence as alleged. It is further submitted that they have been implicated in the present due to ulterior motive. It is further submitted that the compromise has arrived between the parties and the truck in question has also been recovered. The applicants have no criminal antecedent.
Learned AGA vehemently opposed the prayer for bail.
Without expressing any opinion on the merits of the case and considering the nature of accusations and his antecedents, the applicants are entitled to be released on anticipatory bail in this case.
Let the applicants involved in the aforesaid crime be released on anticipatory bail on furnishing a personal bond of Rs. 25,000/- with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-
1. The applicants shall not leave India during the currency of trial without prior permission from the concerned trial Court.
2. The applicants shall surrender their passport, if any, to the concerned trial Court forthwith. Their passport will remain in custody of the concerned trial Court.
3. That the applicants 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 them from disclosing such facts to the Court or to any police officer;
4. The applicants shall file an undertaking to the effect that they shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.
5. In case, the applicants misuses the liberty of bail, the trial Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.
6. The applicants 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of their bail and proceed against them in accordance with law.
Order Date :- 13.5.2022
Dev/-
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!