Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Netrapal Singh vs State Of U.P. And 2 Others
2014 Latest Caselaw 1362 ALL

Citation : 2014 Latest Caselaw 1362 ALL
Judgement Date : 30 April, 2014

Allahabad High Court
Netrapal Singh vs State Of U.P. And 2 Others on 30 April, 2014
Bench: Amar Saran, Kalimullah Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?A.F.R
 
Court No. - 46
 
Case :- CRIMINAL MISC. APPLICATION U/S 372 CR.P.C (LEAVE TO APPEAL) No. - 206 of 2014
 
Applicant :- Netrapal Singh
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Santosh Shukla
 
Counsel for Opposite Party :- Govt. Advocate
 
Connected with
 
Case :- CRIMINAL MISC. APPLICATION U/S 372 CR.P.C (LEAVE TO APPEAL) No. - 197 of 2014
 

 
Applicant :- Netrapal Singh
 
Opposite Party :- State Of U.P. And 2 Others
 
Counsel for Applicant :- Santosh Shukla
 
Counsel for Opposite Party :- Govt. Advocate
 
Hon'ble Amar Saran,J.

Hon'ble Kalimullah Khan,J.

These connected criminal appeals under Section 372 Cr.P.C. have been filed by the applicant Netrapal Singh against the acquittal of the accused-respondents Mahipal, Girand Singh, Udaipal and Ram Prakash under Sections 307, 504 and 506 I.P.C. by separate orders dated 22.1.2014 passed by the learned Additional Sessions Judge-9, Firozabad in S.T. No. 537 of 2007 and S.T. No. 537-A of 2007.

We have heard learned A.G.A. and perused the trial court judgment and record.

The incident in question has taken place on 15.10.2005 at about 8:00 A.M. and the F.I.R. of this incident has however, been lodged on 18.10.2005 at about 12:30 by Netrapal Singh father of the injured Girish at Police Station- Jasrana. The allegations against the accused-respondents was that Udaipal, Mahipal, Ram Prakash and Rajesh Pradhan (who has died during the trial) were inimical to the informant Netrapal Singh because of an election dispute. On 15.10.2005 at about 8:00 A.M. the accused persons carrying fire arms lay in ambush in the Bajra field of Netrapal Singh. When the injured Girish entered the Bajra field for easing himself, then accused persons started hurling abuses on him and fired on the injured. The injured was medically examined by Dr. Ajay Agarwal. The prosecution has examined Netrapal Singh father of the injured and the injured himself Girish as the two prosecution witnesses. Three persons Vinod, Jaswant and Raju who are said to be the witnesses of the incident in the F.I.R. have not been examined. The accused-respondents Mahipal and Girand Singh (who was not named in the F.I.R.) are facing trial in S.T. No. 537 of 2007, and accused Udaipal and Ram Prakash who were not chargesheeted and are facing trial because of an application under Section 319 Cr.P.C. are facing trial in S.T. No. 537-A of 2007.

The trial court has acquitted the accused-respondents on the grounds that the F.I.R. lodged in this case is not reliable and the three days delay in lodging the F.I.R. has not been reasonably explained. The other witnesses Vinod, Jaswant and Raju who are named in the F.I.R. have not been examined. For a single injury, as many as five persons have been implicated. Even though the injured was conscious till he was taken for medical treatments at Agra, he did not disclose the names of the assailants. The informant Netrapal Singh claims to be an eye witness of the incident even then the F.I.R. was delayed by three days. The accused-respondent Girand Singh who has been chargsheeted was not even named in the F.I.R. It is also noteworthy that the injured and his father have a long criminal history. The injured Girish was facing trial in a case under Section 302 I.P.C. in case crime no. 236 of 1998 and another case crime no. 19 of 1999 under the Gangster Act has been registered against him. On 21.10.2007 at P.S. Jasrana, he was involved in a case under Section 307 I.P.C. at case crime no. 357 of 2007.

We therefore, see no illegality or perversity in the judgment of the trial court calling for interference in this appeal against acquittal as it cannot be held that the view taken by the trial court was not a possible view on the evidence. Accordingly, we find no good ground to interfere with the judgment of acquittal. Therefore, the applications for leave to appeal are hereby rejected and consequently, both the appeals are also dismissed.

Order Date :- 30.4.2014

Atmesh

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter