Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Chandra vs State Of U.P.
2019 Latest Caselaw 5667 ALL

Citation : 2019 Latest Caselaw 5667 ALL
Judgement Date : 8 July, 2019

Allahabad High Court
Ram Chandra vs State Of U.P. on 8 July, 2019
Bench: Manju Rani Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 78
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27010 of 2019
 

 
Applicant :- Ram Chandra
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Upendra Kumar Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Mrs. Manju Rani Chauhan,J.

Heard Sri Upendra Kumar Singh, learned counsel for the applicant and Sri Om Prakash Mishra, learned A.G.A. learned A.G.A. for the State as well as perused the material on record.

The present bail application has been filed by the applicant-Ram Chandra with a prayer to enlarge him on bail in Case Crime No. 0030 of 2019, under Sections 498-A, 308, 323, 504, 506 I.P.C. and 3/4 D.P. Act, Police Station-Puranpur, District-Pilibhit, during the pendency of the trial.

It has argued by the learned counsel for the applicant that the applicant is wholly innocent and being the father-in-law of the victim, namely, Priyanka, he has been falsely implicated in the present case. Learned counsel for the applicant has next submitted that first information report has been lodged against all the family members of the applicant including himself i.e. Hariom-husband, Ram Chandra-father-in-law, Ramshree-mother-in-law, Shivram-brother-in-law and Krishna-sister-in-law of the victim alleging therein that all the accused persons used to harass and beat the victim due to non-fulfilment of the demand of dowry. It has further been alleged that on 17th January, 2019 at about 9-10 a.m. (morning) all the accused persons had beaten the victim and with an intention to kill her they hanged her by using a saree, due to which she sustained injury on her neck. It has further been argued by the learned counsel for the applicant that as per the medical examination report, the injuries sustained by the victim are simple in nature. No bony injury was found on the body of the victim. It has further been argued by the learned counsel for the applicant that though the first information report, general role of causing injuries to the victim has been assigned to all the accused persons, but in the statement recorded under Section 161 Cr.P.C. after two months from the date of incident, the victim has changed the version as unfolded in the first information report by stating that only the husband and father have tried to hang her by using a saree due to which she sustained injuries. It has further been stated by the victim that the other three co-accused, namely, mother-in-law, sister-in-law and brother-in-law of the victim, who resided separately from his parents used to support the victim, when she had been beaten and harassed by her father-in-law and husband. It has, therefore, been argued by the learned counsel for the applicant that though there is no male member in the family, as both the male-members i.e. applicant and his son are in jail, he has been falsely implicated in the present case so that he may not do the pairvy on behalf of his son. It has further been argued that the applicant is not beneficiary of the alleged demand of dowry and the husband of the victim is beneficiary and responsible for the alleged offence. Learned counsel for the applicant has also pressed the issue of period of detention of the applicant i.e. 20th January, 2019, who has undergone more than five months of incarceration. He, therefore, submits that considering the larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh v. State of U.P. and another, reported in (2018) 3 SCC 22 no useful purpose would be served in keeping the applicant behind the bars. The applicant has no criminal antecedents to his credit except the present one. It is next contended that there is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail.

Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail. However, the learned A.G.A. could not dispute the factual submissions as urged by the learned counsel for the applicant.

Considering the facts and circumstances of the case, submissions made by learned counsel for the parties and the material on record as well as the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. & Another reported in (2018) 3 SCC 22 and without expressing any opinion on merit of the case, let the applicant involved in aforesaid case crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to 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.

(Manju Rani Chauhan, J.)

Order Date :- 8.7.2019

Sushil/-

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter