Citation : 2022 Latest Caselaw 1801 ALL
Judgement Date : 29 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7646 of 2022 Applicant :- Israwati Opposite Party :- State of U.P. Counsel for Applicant :- Manu Sharma,Dinesh Kumar Pandey Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Manu Sharma, learned counsel for the applicant and learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of applicant Israwati under Section 439 of the Code of Criminal Procedure, with a prayer to release her on bail in Case Crime No. 174 of 2021 for offence punishable under Sections 498A, 304B of the Indian Penal Code and Section 3/4 D.P. Act, registered at Police Station Kolhui, District Maharajganj during pendency of the trial, after rejecting the bail application of the applicant by Sessions Judge, Maharajganj vide order dated 17.12.2021.
Brief facts of the case are that the First Information Report dated 7.10.2021 has been lodged by the uncle of the deceased Sonali against the applicant and other two named persons stating that the marriage of his niece Sonali was solemnized on 6.6.2021 with co-accused Jitendra Sahni. After the marriage, the applicant and other co-accused demanded a motorcycle and due to this reason they committed maarpeet and they tortured with her niece. On 6.10.2021 at 6 PM, some villagers informed the first informant that the Sonali has died. They reached and saw that the applicant and other co-accused persons were going to cremation of his niece. After the information of death of Sonali, grand father of the Sonali has died due to heart attack.
After lodging of the first information report, the inquest of the dead body of the deceased was conducted on 6.10.2021 at 21:30 (wrongly written as 6.10.2030). The postmortem of the dead body of the deceased has been conducted on 7.10.2021 at 3:25 PM. As per postmortem report, except ligature marks one swelling 4cm x5cm on top of head was found on the person of the deceased. After recording the statements of the prosecution witnesses under Section 161 Cr.P.C., charge sheet has been submitted against the applicant and other two named accused persons including the husband of the deceased on 4.12.2021. The applicant was arrested on 8.10.2021.
Learned counsel for the applicant submits that the applicant is innocent and he has been falsely implicated in the present case due to ulterior motive. The applicant is the mother-in-law of the deceased. It is further submitted that the general allegation of demand of dowry and the harassment has been leveled against the applicant. No specific role or involvement has been attributed to the present applicant.
Learned counsel for the applicant further submits that the applicant has a criminal history of eight cases of Excise Act, which are related in the year 2010, 2015 and 2020. It is further submitted that if the applicant is released on bail, she shall not misuse the liberty of bail.
Per contra, learned AGA has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submits that the allegations involved are very serious in nature and the delay in lodging the FIR cannot be said to be fatal to the case at this juncture while considering the application of bail. But he could not point out anything material to the contrary. He further submits that in case the applicant is released on bail, he will again indulge in similar activities and will misuse the liberty of bail.
After considering the facts of the present case it prima facie appears that;
(a) The applicant is the mother-in-law of the deceased;
(b) The husband of the deceased is in judicial custody;
(c) The general allegation of demand of dowry and harassment has been leveled against the applicant;
(d) No specific role or involvement has been attributed to the present applicant;
(e) Cause of death is asphyxia due to hanging.
It is a settled law that while granting bail, the court has to keep in mind the nature of accusation, the nature of the evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, the circumstances which are peculiar to the accused, his role and involvement in the offence, his involvement in other cases and reasonable apprehension of the witnesses being tampered with.
Taking into account the totality of facts and keeping in mind, the ratio of the Apex Court's judgment in the case of State of Rajasthan v. Balchand @ Baliay (1977) 4 SCC 308, Gudikanti Narasimhulu And Ors., v. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, Ram Govind Upadhyay v. Sudarshan Singh & Ors., (2002) 3 SCC 598, Prasanta Kumar Sarkar v. Ashis Chatterjee & Anr., (2010) 14 SCC 496 and Mahipal v. Rajesh Kumar & Anr., (2020) 2 SCC 118, the larger interest of the public/State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail. Hence, the present bail application is allowed.
Let applicant, Israwati be released on bail in the aforesaid case crime number on her furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:
(i) 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 her from disclosing such facts to the court or to any police officer or tamper with the evidence.
(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.
(iii) 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 of Cr.P.C.
(iv) The applicant shall file an undertaking to the effect that she shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in the trial court.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through her counsel.
(vi) The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that absence of the applicant is deliberate or without sufficient case, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed in accordance with law.
The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance of law after the release of the applicant, keeping in view the law laid down by the Supreme Court in the case of Alakh Alok Srivastava v. Union of India & Anr., AIR 2018 SC 2440, if there is no other legal impediment.
It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant alongwith a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.
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 :- 29.4.2022
Mini
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!