Citation : 2019 Latest Caselaw 5626 ALL
Judgement Date : 8 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 29 Case :- BAIL No. - 5089 of 2019 Applicant :- Mathura Prasad @ Muskesh Opposite Party :- State Of U.P. Counsel for Applicant :- K.N.Mishra Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Rejoinder affidavit filed by learned counsel for the applicant is taken on record.
Heard learned counsel for the applicant, learned AGA for the State and perused the record.
The contention of the learned counsel for the applicant is that learned Sessions Judge while rejecting the bail application has observed that injured Dadhibal Goswami (complainant) has sustained injury before 24.02.2019 at about 10:55 pm and in this case the occurrence has taken place on 25.02.2019 at about 1:00 am in night. It is further contended that upon the injury report dated 25.02.2019, the doctor has written that on 24.02.2019 at about 11:00 pm the medical examination of the complainant has already been conducted, therefore, today on 25.02.2019 at about 11:50 am, there is no need of re-examination as no new injury is there. It is next contended that in view of this observation the entire prosecution story falsified as there is no injury caused on 25.02.2019 at about 1:00 am in the night as well as in the FIR. It is also contended that there is a cross case i.e., Case Crime No. 92 of 2019 lodged by co-accused Om Prakash against the accused persons Dadhibal Ramji and others under Sections 334, 323, 427, 506 IPC, Police Station Kotwali Colonelganj, District Gonda. It is submitted that the injury received by the accused side have been suppressed by lodging the FIR and therefore, true and correct version of the incident has not been brought by the prosecution, hence, the prosecution case cannot be believed. It is lastly submitted that there is no possibility of the applicant of fleeing away from judicial custody or tampering with the witnesses. In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.
Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.
Without expressing any opinion on the merits of the case and 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 Mathura Prasad @ Muskesh involved in Case Crime No. 91 of 2019, under Sections 307, 323, 34 IPC., Police Station- Colonelganj, District Gonda 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 with the following conditions which are being imposed in the interest of justice:-
(i) The applicant will not tamper with the evidence during the trial.
(ii) The applicant will not pressurize/ intimidate the prosecution witness.
(iii) The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.
(iv) 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.
(v) 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.
(vi) 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.
Order Date :- 8.7.2019
Vikram/-
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!