Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahul Singh vs State Of U.P.
2021 Latest Caselaw 8932 ALL

Citation : 2021 Latest Caselaw 8932 ALL
Judgement Date : 29 July, 2021

Allahabad High Court
Rahul Singh vs State Of U.P. on 29 July, 2021
Bench: Saurabh Shyam Shamshery



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 79
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55442 of 2019
 
Applicant :- Rahul Singh
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Vivek Chaubey,Sudarshan Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saurabh Shyam Shamshery,J.

1. Heard Shri Nagendra Bahadur Singh, Advocate holding brief of Shri Surdarshan Singh, learned counsel for the applicant, learned A.G.A and perused the record.

2. The applicant has approached this Court by way of filing the present Criminal Misc. Bail Application seeking enlargement on bail in Case Crime No.143 of 2019, under Section 306 IPC, Police Station - Kotwali, District ? Varanasi.

3. Learned counsel for the applicant submitted that applicant is the husband of deceased. During happy married life of six years, there are several instances where the applicant has not only presented gold ornaments to his wife but also presented gifts during marriage of her sister. The deceased has died due to burn injuries. In the entire investigation, there is not a single evidence which would connect applicant to the offence of abetment of suicide. Neither any overact was attributed nor any mens rea was shown on part of the applicant. It is lastly submitted that applicant is languishing in jail since 4.7.2019 and there is no likelihood of early disposal of trial and the applicant undertakes that if he is enlarged on bail, he will never misuse his liberty, will not commit any offence during bail and will co-operate in the trial.

4. Learned A.G.A. has vehemently opposed the prayer of bail and submitted that there are evidence against the applicant that he repeatedly demanded dowry from her wife and also committed cruelty in connection with demand of dowry. Therefore, no case for bail is made out against the applicant.

5. (A) Law on bail is well settled that 'Bail is rule and Jail is exception'. Bail should not be granted or rejected in a mechanical manner as it concerns liberty of a person. At the time of considering an application for bail, the Court must take into account certain factors such as existence of a prima facie case against the accused, gravity of the allegations, severity of punishment, position and status of the accused, likelihood of the accused fleeing from justice and repeating the offence, reasonable apprehension of tampering with the witnesses and obstructing the Courts as well as criminal antecedents of the accused.

(B) It is also well settled that the Court while considering an application for bail must not go into deep merits of the matter such as question of credibility and reliability of prosecution witnesses which can only be tested during the trial. Even ground of parity is one of the above mentioned aspects which are essentially required to be considered.

(C) It is also well settled that the grant or refusal of bail is entirely within the discretion of the judge hearing the matter and though that discretion is unfettered, it must be exercised judiciously and in a humane manner, compassionately and not in whimsical manner. The Court should record the reasons which have weighed with the count for the exercise of its discretionary power for an order granting or rejecting bail. Conditions for the grant of bail ought not to be so strict as to be incapable of compliance, thereby making the grant of bail illusory.

6. Considering the rival submission, material available on record, the period of detention already undergone, the unlikelihood of early conclusion of trial, absence of any convincing material to indicate the possibility of tampering with the evidence, relevant factors mentioned above, particularly that it appears that there is no direct evidence of any overact or instigation on behalf of the applicant to connect him with the offence of abetment of suicide. Also considering that deceased committed suicide after a period of six years from her marriage and there are instances that her married life was a happy life and that there is no previous criminal history of the applicant and he is languishing in jail since 4.7.2019 and also considering the judgment passed by this Court, vide order dated 7.6.2021 in Criminal Misc. Bail Application No.20591 of 2021, this Court is of the view that a case of grant of bail is made out.

7. Let applicant - Rahul Singh be released on bail in the aforesaid case crime number on furnishing a personal bond and two sureties each in the like amount to the satisfaction of Court concerned with the following conditions which are being imposed in the interest of justice:-

i) The applicant will not tamper with prosecution evidence and will not harm or harass the complainant in any manner whatsoever.

ii) The applicant will abide the orders of Court, will attend the Court on every date and will not delay the disposal of trial in any manner whatsoever.

iii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the date 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.

iv) The applicant will not misuse the liberty of bail in any manner whatsoever. 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., may be issued and if 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 I.P.C.

v) The applicant shall remain present, in person, before Trial Court on dates fixed for (1) opening of the case, (2) framing of charge and (3) recording of statement under Section 313 Cr.P.C. If in the opinion of Trial Court absence of applicant is deliberate or without sufficient cause, then it shall be open for Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law and Trial Court may proceed against him under Section 229-A IPC.

8. The identity, status and residential proof of sureties will be verified by Court concerned and in case of breach of any of the conditions mentioned above, Court concerned will be at liberty to cancel the bail and send the applicant to prison.

9. The bail application is allowed.

10. It is made clear that the observations made hereinabove are only for the purpose of adjudicating the present bail application.

11. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

12. The computer generated copy of such order shall be self attested by the counsel of the party concerned.

13. It is expected from the trial court that trial of this case will be concluded expeditiously and while granting any adjournment, trial court will take note of the provisions of Section 309 Cr.P.C.

14. The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 29.7.2021

Rishabh

[Saurabh Shyam Shamashery, J.]

 

 

 
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