Citation : 2022 Latest Caselaw 10790 ALL
Judgement Date : 22 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32754 of 2022 Applicant :- Munni Lal Opposite Party :- State of U.P. Counsel for Applicant :- R.K.Paramhans Singh Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.
2. This first bail application has been filed with regard to Case Crime No.170 of 2020 under Sections 147, 323, 308, 452, 504, 506, 324, 325 I.P.C. Police Station Bardah, District Azamgarh.
3. As per contents of first information report, the incident is said to have occurred on 05.07.2020 at about 06.00 p.m. when the applicant along with co-accused entered into an altercation with the informant and his family members resulting in grievous injuries upon the informant and his family members.
4. Learned counsel for applicant submits that the incident in question has occurred in the heat of moment and there are cross-F.I.R.s with the applicant also lodging F.I.R. on 09.07.2020 against the informant and his family members under Sections 147, 323, 427, 452, 504 and 506 I.P.C. It is further submitted that the medical report pertaining to applicant also indicates severe fracture in his right hand. It is further submitted that a bare perusal of the F.I.R. indicates that only general role has been attributed to the applicant and his family members and the instigation will be subject of trial. It is also submitted that the applicant is aged about 70 years.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that the injury report of the informant/complainant and his family members indicates grievous injuries having been inflicted upon them clearly makes it out a case against the applicant under Section 308 I.P.C.
6. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-
"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."
"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."
7. Considering the submissions advanced by learned counsel for the parties and upon perusal of the material on record, at this stage, prima facie, and subject to further evidence being led in trial, it appears that an altercation occurred between the parties in the heat of moment and injuries have been attributed to both the sides, the F.I.R. against the applicant does not indicate any specific role being assigned to him of having caused any injury upon informant and his family members and the applicant is also stated to be of 70 years of age, as such, without expressing any opinion on the merits of case,this Court finds, the applicant is entitled to be released on bail in this case.
8. Accordingly bail application is allowed.
9. Let applicant Munni Lal, involved in the aforesaid case crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-
(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.
Order Date :- 22.8.2022
kvg/-
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!