Citation : 2021 Latest Caselaw 4139 ALL
Judgement Date : 19 March, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD 1 Judgment reserved on 18.3.2021 Delivered on 19.3.2021. Court No. - 83 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4870 of 2021 Applicant :- Kapil @ Kaka @ Aman Opposite Party :- State of U.P. Counsel for Applicant :- Raghubir Singh Counsel for Opposite Party :- G.A. Hon'ble Saurabh Shyam Shamshery,J.
1. Heard Raghubir Singh, learned counsel for the applicant and the learned A.G.A perused the record.
2. By means of this application, the applicant has approached this Court seeking enlargement on bail in Case Crime No.880 of 2017, (S.T. No.35/2018) under Sections 498-A, 304-B, 302, 316 I.P.C. and 3/ 4 D.P.Act Police Station-New Agra, District-Agra after rejection of his bail application vide order dated 20.11.2020 passed by Sessions Judge, Agra.
3. Learned counsel for the applicant submitted that applicant is the husband of the deceased and is languishing in jail since 30.9.2017. He further submits that the first informant who is the father of the deceased in his statement before the learned trial court has specifically mentioned that the murder of his daughter was committed by some unknown persons which is contrary to the contents of the F.I.R. lodged by the father of the deceased wherein the allegations of causing death of deceased by the applicant who is the husband of the deceased. In support of this submission, learned counsel for the applicant has read the relevant portion of the statement. There is no likelihood of early disposal of trial and the applicant undertakes that if enlarged on bail, he will never misuse his liberty and will co-operate in the trial.
4. Learned A.G.A. has vehemently opposed the bail application and submitted that there are serious allegations against the applicant who is the husband of the deceased and submitted that the P.W.2, mother of the deceased has supported the prosecution case. However, he has not been able to dispute that the father of the deceased in his statement has a specifically stated that the death of the deceased was caused by unknown persons.
5. 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 the liberty of a person. At the time of considering an application for bail, the Court must take into account certain factors such as the existence of a prima facie case against the accused, the gravity of the allegations, position and status of the accused, the likelihood of the accused fleeing from justice and repeating the offence, the possibility of tampering with the witnesses and obstructing the Courts as well as the criminal antecedents of the accused. It is also well settled that the Court while considering an application for bail must not go into deep into 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 while considering application for bail. 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. 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 the applicant is languishing in jail since 30.9.2017, evidence of material witnesses has already been recorded during trial, father of the deceased P.W.1 in his testimony has stated that the death of the deceased was caused by unknown persons and not by the applicant, a case of bail is made out.
7. Let the applicant Kapil @ Kaka @ Aman,
involved in aforesaid case crime number 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 will not tamper with prosecution evidence and will not harm or harass the victim/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 the 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 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 and the trial court may proceed against him under Section 229-A IPC.
(vi) The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously after the release of the applicant.
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. The observations made hereinabove are only for the purpose of adjudicating the present bail application.
Order Date:-19.3.2021
SB
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!