Citation : 2022 Latest Caselaw 9230 ALL
Judgement Date : 4 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 76 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34942 of 2021 Applicant :- Navneet Dubey @ Sonu Dubey Opposite Party :- State of U.P. Counsel for Applicant :- Aklank Kumar Jain,Amit Daga,Raghvendra Yadav Counsel for Opposite Party :- G.A.,Ranjeet Singh Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A for the State.
FIR has been lodged by the estranged husband of co-accused, Rinki Thakur, from whom the informant had two daughters and a son. First daughter, namely, Kumari Anisha, is alleged to have committed suicide and her dead body has not been recovered till date. Initially, there was allegation against the applicant that he raped the aforesaid girl and committed her murder. He is stated to have married the wife of applicant and co-accused, Rinki Thakur subsequently. Subsequently, After investigation the applicant has been implicated for committing offence under Sections 305/201 IPC.
Learned counsel for the applicant submits that the informant and his elder daughter have been examined before the trial court wherein the informant has clearly stated that he implicated the applicant on suspicion that he had committed rape and murder of his daughter. However, he has subsequently stated that it was only by way of apprehension that such allegation was made in the FIR. He has also stated after his daughter died and she was cremated by the applicant and co-accused, Rinki Thakur, at crematorium in Agra. The elder daughter of the informant has also not supported the prosecution case and has not made any allegation against the applicant. She has stated that the deceased died on account of pain in her stomach. The applicant is in jail since 18.03.2021 and has no criminal history to his credit.
Learned counsel for the informant has opposed the submission but could not dispute the statement of the witnesses recorded before the trial court.
On the other hand learned A.G.A has opposed the prayer for bail.
Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.
Let the applicant, Navneet Dubey @ Sonu Dubey, involved in Case Crime No. 90 of 2021, under Sections- 305 and 201 IPC, Police Station- Prem Nagar, District- Jhansi, 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.
(ii) 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.
(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(iv) 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.
(v) 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.
In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 4.8.2022
Rohit
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!