Citation : 2022 Latest Caselaw 816 ALL
Judgement Date : 8 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 48321 of 2021 Applicant :- Mahanth Prasad Opposite Party :- State of U.P. Counsel for Applicant :- Ashok Kumar Ojha,Sudhir Tiwari Counsel for Opposite Party :- G.A.,Dilip Kumar Goswami Hon'ble Sanjay Kumar Pachori,J.
Rejoinder affidavit filed today, is taken on record.
Heard Sri Ashok Kumar Ojha, learned counsel for the applicant, learned AGA for the State and perused the material on record. Even in the revised call none has appeared from the first informant side.
The present bail application has been filed on behalf of applicant Mahanth Prasad under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 0089 of 2021 for offence punishable under Sections 304, 323 and 504 IPC, Police Station Seorahi, District Kushinagar, during pendency of the trial, after rejecting the bail application of the applicant by Sessions Judge, Kushinagar at Padrauna vide order dated 29.6.2021.
Brief facts of the case are that the First Information Report was lodged on 01.4.2021 by father of the deceased against the applicant and other three named co-accused persons stating that on 31.3.2021 at 8.30 P.M. applicant and other co-accused persons committed marpeet with the first informant by lathi, kicks, fists, hurling abuses. At the same time, his wife and two years old son Rishabh, who was in lap of his wife, came to save the first informant. At the same time, Rajan Kumar pushed his wife due to which two years old son fell down and then applicant and other co-accused persons assaulted to his two years son on his head and his child sustained injury. After that firstly he reached to Savrahi hospital then district hospital then medical college. During this period, he was declared dead.
After lodging the FIR, inquest of the body of the deceased was conducted on 01.04.2021 at 1.30 P.M. Post-mortem of the body of the deceased has been conducted on 01.04.2021 at 2.40 P.M. As per Post-mortem report, two contused swelling injuries were found on the occipital left temporal region of the deceased. After medical examination of first informant and his wife dated 1.4.2021 in private hospital, there is no dimension with regard to the injury. All injuries were found simple in nature. After recording the statement of first informant, injured witnesses and other prosecution witnesses under section 161 Cr.P.C. chargesheet has been submitted on 13.6.2021 against the applicant and other named co-accused persons. The applicant was arrested on 02.04.2021.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that as per allegation of FIR, Rishabh, two years aged son of the first informant, fell down on the ground after pushing Pankali. It is further submitted that the contused swelling dimension is 6 cm x 4 cm. It is also submitted that as per the allegation of prosecution case due to land dispute suddenly occurred the present incident. It is further submitted that injuries of first informant and his wife Pankali have not been measured by any doctor. It is further submitted that the first informant and his wife as per private medical report sustains simple injuries. It is further submitted that other co-accused persons Rajan being a juvenile, was granted bail by Juvenile Justice Board, Kushinagar at Padrauna while Ramnath Prasad and Subhash Prasad have been granted bail by the Coordinate Bench of this Court. He has next argued that the applicant has no previous criminal history and if the applicant is released on bail, he shall not misuse the liberty of bail. The applicant is languishing in jail since 02.04.2021.
Per contra, learned A.G.A. 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 any 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 face appears that:
(a) As per medical report of first informant and his wife, size and nature of injuries have not been mentioned in the medical report.
(b) During the scuffle and after pushing the wife of first informant Pankali the child fell down on the ground two contused swelling measuring 6 cm x 4 cm and 5 cm x 3 cm were found on the person of the deceased. The incident took place at 8.30 P.M.
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, Mahanth Prasad be released on bail in the aforesaid case crime number on his 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 him 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 he 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 his 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 cause, 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 with law after the release of the applicant, 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 :- 8.4.2022
Puspendra
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!