Citation : 2015 Latest Caselaw 526 ALL
Judgement Date : 15 May, 2015
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 17 Case :- BAIL No. - 3767 of 2014 Applicant :- Saurabh Tripathi @ Monu Opposite Party :- State Of U.P. Counsel for Applicant :- Brijesh Kumar Shukla,Digvijay Singh,Kunwar Ravi Prakash Counsel for Opposite Party :- Govt. Advocate Hon'ble Ramesh Sinha,J.
Heard Sri Digvijay Singh, learned counsel for the applicant and Sri Rajesh Kumar Singh, learned A.G.A. appearing for the State and perused the record.
It has been contended by the learned counsel for the applicant that the applicant is the huasband of the deceased. The marriage between them was solemnized in the year 2007 and out of their wedlock two children were born. The deceased was suffering from some heart ailment for which the applicant was getting her treatment. He submits that on account of the said ailment, she was depressed and under depression, she committed suicide by consuming some poisonous substance. The applicant informed at the concerned police station by giving application about the said fact copy of which has been annexed as annexure-2 to the present application. As per the Viscera report of the deceased, the cause of death is Indo Sulpha. The applicant has no other reported criminal antecedent. The applicant is in jail since 25.6.2013.
Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid fact as argued by learned counsel for the applicant.
Considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, reasonable apprehension of tempering of the witnesses and prima facie satisfaction of the Court in support of the charge, the applicant is entitled to be released on bail in this case.
Let the applicant Saurabh Tripathi @ Monu involved in Crime No. 211 of 2012 under Sections 498-A, 304-B I.P.C. and 3/4 D.P. Act, police station Khairabad, District Sitapur be released on bail on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-
(i) 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.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails 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.
(iv) 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.
The trial court is directed to expedite the trial of the present case and conclude the same expeditiously preferably within a period of six months from the date of production of a certified copy of this order, if there is no legal impediment.
Order Date :- 15.5.2015
shiraz
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!