Citation : 2022 Latest Caselaw 19536 ALL
Judgement Date : 2 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 813 of 2022 Applicant :- Hetram Opposite Party :- State of U.P. Counsel for Applicant :- Raghubir Singh,Neeraj Shukla,Rajesh Kumar Gautam Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. Supplementary affidavit filed today in Court by learned counsel for applicant is taken on record.
1A. 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.485 of 2021, under Sections 302, 201 IPC, registered at Police Station Tajganj, District Agra.
3. As per contents of FIR, the son of informant went missing on 17.07.2021 due to which a missing person report was lodged. Subsequently, his dead body was recovered on 17.07.2021. Suspicion has been cast upon the applicant along with co-accused on the basis of information given by other son of informant that the applicant and the co-accused had called the deceased for some transaction.
4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him only on account of suspicion having been cast upon him. It is submitted that there is not even a last seen evidence against the applicant who has been taken into custody only on the basis of an alleged confessional statement before the police. It is further submitted that alleged recovery of mobile of the deceased is also not from the applicant but from the co-accused Vijay Pandit @ Mritunjai Dev who has already been admitted to bail by coordinate bench of this Court passed in Criminal Miscellaneous Bail Application No.8157 of 2022. It is submitted that the applicant is in jail since 19.11.2021 with not even charges having been framed.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that applicant has clearly admitted to the allegations levelled against him in his confessional statement.
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 submissions advanced by learned counsel for parties and upon perusal of material available on record, it appears at this stage that except for the alleged extra judicial confessional statement, there does not appear to be any other direct or circumstantial evidence against the applicant. Co-accused namely, Vijay Pandit @ Mritunjai Dev has already been enlarged on bail as indicated hereinabove. The applicant is in jail since 19.11.2021 without charges having yet been framed.
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.
10. Let applicant, Hetram, 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 :- 2.12.2022
Subodh/-
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!