Citation : 2023 Latest Caselaw 10283 ALL
Judgement Date : 7 April, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 85 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15498 of 2023 Applicant :- Dharmvir Singh Opposite Party :- State of U.P. Counsel for Applicant :- Narendra Kumar,Sitendra Singh Counsel for Opposite Party :- G.A.,S.K.Dwivedi Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
There is allegation against the applicant that he executed fraudulent sale deed in favour of the informant, therefore he has been implicated in this case.
Learned counsel for the applicant submits that he is willing to return sale consideration mentioned in the sale deed being Rs.6,34,000/- with 6% simple interest from the date of payment of the aforesaid amount and till the date of its actual payment.
Learned counsel for the informant submits that he will accept the same under protest without any prejudice to his rights to contest civil and criminal litigations.
Learned AGA has opposed the prayer for bail but could not dispute the above submissions.
Keeping in view the nature of the offence, evidence, complicity of the accused; submissions of the learned counsel for the parties noted above; finding force in the submissions made by the learned counsel for the applicant; keeping view the uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; applicant being under trial having fundamental right to speedy trial; larger mandate of the Article 21 of the Constitution of India and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed. The applicant is directed to be enlarged on bail on payment of Rs.6,34,000/- with 6% simple interest on payment to the informant on the date of sale deed till the date of actual payment. This payment shall be made without prejudice to the rights of the parties to contest the civil and criminal litigations.
Let the applicant, Dharmvir Singh, involved in Case Crime No.56 of 2023, under Sections 420, 504, 506, 120-B I.P.C, Police Station Highway, District- Mathura 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.
(i) The applicant will return Rs.6,34,000/- with simple interest @ 6% from the date of its receipt by the applicant till the date of actual payment to the informant.
(ii) The applicant shall not tamper with the evidence or threaten the witnesses.
(iii) 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.
(iv) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(v) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail 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.
(vi) 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.
In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.
Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
The payment made by the applicant to the informant as aforesaid shall be without prejudice to the rights of the parties in any civil or criminal litigation.
Order Date :- 7.4.2023
SS
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!