Citation : 2024 Latest Caselaw 15722 ALL
Judgement Date : 6 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:81357 Court No. - 91 Case :- APPLICATION U/S 482 No. - 14617 of 2024 Applicant :- Vivek Alias Rajat Gupta Opposite Party :- State of U.P. Counsel for Applicant :- Hari Nath Chaubey Counsel for Opposite Party :- G.A. Hon'ble Prashant Kumar,J.
1. Heard learned counsel for the applicant and learned A.G.A. for the State.
2. The present application under Section 482 Cr.P.C. has been filed with a prayer to allow the applicant to submit a personal bond and two sureties in ten cases which would be sufficient in all the cases in which the applicant has been granted bail, (1) Case Crime No. 180 of 2023, U/s 379, 411, 413 IPC, P.S. Aung, District Fatehpur (released on bail on 08.04.2024), (2) Case Crime No. 198 of 2023, U/s 379, 414 IPC, P.S. Kalyanpur, District Fatehpur (released on bail on 15.03.2024), (3) Case Crime No. 199 of 2023 (303 of 2023), U/s 379, 411, 413 IPC, P.S. Bindki, District Fatehpur (released on bail on 08.04.2024 and 25.04.2024), (4) Case Crime No. 255 of 2023, U/s 379, 411 IPC, P.S. Kalyanpur, District Fatehpur (released on bail on 15.03.2024), (5) Case Crime No. 283 of 2023, U/s 379, 411 IPC, P.S. Kalyanpur, District Fatehpur (released on bail on 15.03.2024), (6) Case Crime No. 303 of 2023, U/s 379, 411, 413 IPC, P.S. Bindki, District Fatehpur (released on bail on 04.04.2024), (7) Case Crime No. 310 of 2023, U/s 379, 411, 413, 457 IPC, P.S. Bindki, District Fatehpur (released on bail on 08.04.2024), (8) Case Crime No. 342 of 2023, U/s 379, 411, 413 IPC, P.S. Bindki, District Fatehpur (released on bail on 08.04.2024), (9) Case Crime No. 410 of 2023 (199/2023), U/s 379, 411, 413 IPC, P.S. Aung, District Fatehpur (released on bail on 08.04.2024 and 25.04.2024) and (10) Case Crime No. 04 of 2024, U/s 379, 411 IPC, P.S. Radhanagar, District Fatehpur (released on bail on 15.03.2024).
3. Learned counsel for the applicant submits that it is impossible for the applicant to submit separate sureties in each cases in which he has been granted bail.
4. The applicant has been granted bail in all the aforesaid cases. Despite the trial Court granting him bail, the applicant is still in jail inasmuch as the applicant being a poor person is unable to produce the sureties in each case.
5. Learned counsel for the applicant has also relied on the judgment of Madras High Court in the case of Sagayam @ Devasagayam vs. The State of Tamil Nadu reported in 2017 (3) CTC 291 wherein it has been held:-
"17. While granting bail, the Court can direct the accused to execute bail bond. As per Section 440 Cr.P.C., the bond amount should not be excessive. When a person so directed to execute the bond either with surety or without surety is not able to furnish the sureties, then under Section 445 Cr.P.C., he has the option to offer cash security. But even then, it must be a reasonable amount. It should not be an arbitrary, excessive amount. It should not be in the nature of deprivation of grant of bail by fixing an heavy amount as surety amount. If heavy amount is directed to be deposited as cash security, the bailee/accused will not be in a position to comply it. If heavy amount is demanded from the surety, then the bailor will not be forthcoming. And 'haves' will go out, while 'have nots' will remain in jail."
6. Learned counsel for the applicant also relied on the judgement of Hon'ble Supreme Court in the case of Hani Nishad @ Mohammad Imran @ Vikky Vs. The State of Uttar Praesh [SLP (Crl.) No.8914-8915/2018] where in the bail condition of producing 31 sureties was found to be onerous and the prisoner was permitted to execute a personal bond for Rs.30,000/- which was hold good for 31 cases.
7. Learned A.G.A., however, opposes the prayer of the learned counsel for the applicant and submits that it is always the discretion and satisfaction of the trial court, so far as the acceptance of the sureties is concerned.
8. In view of the above, the applicant is permitted to execute a personal bond of Rs.5,00,000/- and two sureties each in the like amount to the satisfaction of the court concerned and the same shall hold good for all these ten cases.
9. With the aforesaid observation/direction, the petition is disposed off.
Order Date :- 6.5.2024
Prajapati
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!