Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Molhu Verma vs State Of U.P.
2015 Latest Caselaw 2887 ALL

Citation : 2015 Latest Caselaw 2887 ALL
Judgement Date : 5 October, 2015

Allahabad High Court
Molhu Verma vs State Of U.P. on 5 October, 2015
Bench: Karuna Nand Bajpayee



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?A.F.R. 
 
Court No. - 47
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7448 of 2015
 

 
Applicant :- Molhu Verma
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- H.D. Verma,G.S. Chaturvedi,R.P. Srivastava
 
Counsel for Opposite Party :- Govt.Advocate,Dr.C.P.Upadhyay
 

 
Hon'ble Karuna Nand Bajpayee,J.

Counter affidavit filed today by learned A.G.A. is taken on record.

This bail application has been filed seeking the release of the applicant on bail in Case Crime No. 02 of 2014, under Sections 147, 148, 149, 323, 504, 506, 307, 302, 452, 325 I.P.C., Police Station Gaur, District Basti.

Heard learned counsel for the applicant and learned A.G.A. as well Sri C.P. Upadhyay, counsel for the first informant.

Perused the record.

Submission of counsel for the applicant is that the deceased had received two incised wounds while three accused persons are said to have dealt the blows by sharp edged weapon like Pharsa and axe (Tangari) to the deceased. Further submission is that it is not specified as to which of the three accused is the author of the two injuries received by the deceased. Contention is that unless it is shown that the applicant is the author of the injuries received by deceased, it can not be inferred that he shared the same intention as the other co-accused had.

Learned A.G.A. as well as counsel for the first informant have opposed the prayer for bail and have drawn the attention of the Court to the injury reports of five injured persons other than the deceased, who have also received injuries as a result of the assault made on the them in this case. It was further pointed out that multiple number of injured persons is proof of the fact that it was a concerted attack made by all accused on them with premeditated plan in furtherance of their common intention and object and there is hardly any ground to substantiate the plea that there was no common intention amongst the accused persons to commit the crime in question. Further submission is that in the facts and circumstances of the case, it cannot be said that the applicant was having any different intention than the one which the other accused persons were having. The applicant was armed with dangerous sharp edged weapon who had come on the spot along with other co-accused who were also variously armed having sharp edged as well as blunt weapons. The intercepting witnesses including the women who tried to save the deceased were also not spared. After committing the incident all the accused persons including the applicant left the spot together. The submission is that there is nothing on record to indicate that the applicant either desisted the other co-accused from doing what they did or that he did any such thing which may indicate that he had any other intention than to eliminate the deceased. It was also submitted that it is not always necessary that the number of the injuries received by the deceased should always correspond to the number of assailants nor is it possible always for the witnesses to be in a position to clearly specify as to which blow of which accused landed on which victim and on which part of victims body. This is much more difficult to tell so in cases like the one at hand where multiple number of accused participate in the occurrence launching the attack and multiple number of persons on spot receive injuries. The contention is that it shall be highly impragmatic to expect the witnesses to narrate such specific details and it shall be equally unjust to infer that in the absence of such specifications, the participation of all the accused persons should be viewed with suspicion or doubt. It was further submitted that the other co-accused persons, who wielded the blunt weapons, have also inflicted injuries to the victims. It was next submitted that the deceased succumbed to the injuries and did not survive while the other victims survived whose presence on spot as witnesses can not be doubted. There is no ambiguity in the allegation made against the applicant and consistently the evidence on record shows that he was one of the persons who wielded the sharp edged weapon and was one of the many accused persons who jointly launched the attack resulting in injuries both to the deceased as well as the other injured persons and therefore, no case for bail is made out. Attention was also drawn to the order passed with regard to co-accused Manoj Verma whereby another Bench of this Court has already rejected his bail vide its order dated 20.5.2014.

Looking to the nature of offence, its gravity and the evidence in support of it and the overall circumstances of this case, this Court is of the view that the applicant has not made out a case for bail.

Therefore, the prayer for bail of the applicant is rejected.

It is clarified that the observations, if any, made in this order are strictly confined to the disposal of the bail application and must not be construed to have any reflection on the ultimate merits of the case.

Order Date :- 5.10.2015

Rmk.

 

 

 
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 : IDRC

 
 
Latestlaws Newsletter