Citation : 2022 Latest Caselaw 10970 ALL
Judgement Date : 23 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35118 of 2022 Applicant :- Nekchandra Opposite Party :- State of U.P. Counsel for Applicant :- Om Prakash 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. 70 of 2021, under Sections 457, 380, 411, 413 IPC, P.S. Katera, District Jhansi.
3. Learned counsel for applicant submits that the F.I.R. has been lodged against unknown persons with regard to incident having occurred on 10/11th August, 2021 when certain items are reported to have been stolen from the house of complainant.
4. Learned counsel for applicant submits that recovery memo will clearly indicate the fact that the applicant has been falsely implicated in the charges levelled against him. It is submitted that it is evident that there is no recovery from the person of the applicant with regard to aforesaid crime and as such there is no link between the crime and the recoveries allegedly made from the applicant. It is submitted that the charge sheet has been submitted only on the basis of alleged extra judicial confession of the applicant, which even otherwise is not admissible in evidence. Learned counsel has further submitted that co-accused Manish Soni and Chhotelal Kushwaha have already been enlarged on bail by this Court vide order dated 29.4.2022 in bail application No. 12831 of 2022 and order dated 19.5.2022 in bail application No. 16546 of 2022 respectively.
5. Learned A.G.A. has opposed the bail application with the submission that recovery made from the applicant subsequently is material enough for applicant's continue incarceration.
6. Considering aforesaid submissions and material on record, it is evident that the F.I.R. was lodged against unknown persons. The recovery indicated as having been made from the applicant, prima facie subject to further evidence being led in trial does not appear to be linked with crime in question. It is also material fact that co-accused of this case have already been enlarged on bail by this Court.
7. 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."
8. Looking to the nature of allegations levelled against the applicant and submission made in the bail application, without expressing any opinion on the merits of case and considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, particularly since no reasonable apprehension of tampering with the witnesses has been alleged, prima facie, this Court finds, the applicant is entitled to be released on bail in this case.
9. Accordingly bail application is allowed.
8. Let applicant Nekchandra 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 :- 23.8.2022
Prabhat
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!