Citation : 2022 Latest Caselaw 11138 ALL
Judgement Date : 24 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9471 of 2022 Applicant :- Umashankar @ Ramashankar Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. Counsel for Applicant :- Ramakar Shukla,Mohit Tiwari Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Sri Surya Prakash Singh, Advocate filed vakalatnama on behalf of first informant is taken on record.
Heard Sri Ramakar Shukla, learned counsel for the applicant, Sri Surya Prakash Singh, learned counsel for the first informant and Sri Shiv Kumar Mishra, learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of applicant Umashankar @ Ramashankar under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 60 of 2022, offence punishable under Sections 147, 148, 149, 307, 323, 506 of the Indian Penal Code, registered at Police Station- Haliyapur, District- Sultanpur, during pendency of the trial.
As per the allegation of F.I.R. dated 16.04.2022 which has been registered against the applicant and eight other named persons including the applicant stating that on 16.04.2022 at about 08:00 A.M., the applicant and other co-accused persons having rifle, lathi-danda shot fire to the son of the first informant and committed mar-pit by lathi-danda and injured Ramesh and other persons sustained grievous injuries.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive and on the basis of old enmity of village election. In this regard, three cases registered between the parties in the year 2004 and 2010 and cross case of the aforesaid enmity was registered by the applicant side. It is further submitted that as per the medical report of seven injured persons annexed at page no. 27 to 37 of the affidavit, shows that two persons Chandra Prakash and Sachin have sustained lacerated wound on skull. It is further submitted that general role of firing and mar-pit by lathi-danda has been assigned to all the accused persons including the applicant. It is further submitted that no specific role or involvement has been attributed to the applicant. It is further submitted that no incriminating article has been recovered from the possession of applicant. No fire arm injury has been found on the person of injured Rohit Upadhyay. It is further submitted that the applicant is a serving army person. He has criminal history of three cases, which have been explained in para no. 20 to 22 of the affidavit. It is further submitted that the other co-accused Santosh Kumar and Subham Mishra have been granted bail by Co-ordinate Bench of this Court in Criminal Misc. Bail Application Nos. 8776 of 2022 & 6780 of 2022 vide order dated 05.08.2022 & 26.08.2022 respectively.
It is next contended that there is no other criminal antecedent to his credit. It is next submitted that there is also no possibility of the applicant either fleeing away from the judicial process or tampering with the witnesses. The applicant, who is languishing in jail since 18.04.2022 undertakes that he will not misuse the liberty, if granted. It has also been pointed out that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.
Per contra, learned A.G.A. and learned counsel for the first informant have supported the order passed by the court below and vehemently opposed the prayer for grant of bail to the applicant. They 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.
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, Umashankar @ Ramashankar 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 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/endeavor 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 along-with 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 :- 24.8.2022
VPS
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!