Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Atul Prakash Verma vs State Of U.P.
2022 Latest Caselaw 19698 ALL

Citation : 2022 Latest Caselaw 19698 ALL
Judgement Date : 3 December, 2022

Allahabad High Court
Atul Prakash Verma vs State Of U.P. on 3 December, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 39964 of 2022
 

 
Applicant :- Atul Prakash Verma
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Namit Srivastava,Mukhtar Alam,Satyaveer Singh
 
Counsel for Opposite Party :- G.A.,Anurag Dubey
 

 
Hon'ble Manish Mathur,J.

1. Heard Mr. Mukhtar Alam learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and Mr. Anurag Dubey learned counsel for informant and perused the record.

2. This first bail application has been filed with regard to Case Crime No. 41 of 2022 under Sections 498A, 304B of IPC and under Section 3/4 Dowry Prohibition Act, P.S. Kurawali, District Mainpuri.

3. Applicant is the husband and as per contents of F.I.R., was married to the daughter of informant on 30th June, 2017 whereafter continuous demands for dowry were being made and due to their unfulfilment, the deceased was hanged to death on 28th January, 2022. The couple are said to have had two children aged four years and two years.

4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him only on account of fact that he is husband of deceased. It is submitted that although death has taken place within a period of seven years of marriage but the deceased was of suspicious nature due to which she was in a depressed state. It is submitted that only general allegations of dowry demand have been made in the F.I.R. as well as in the statement of informant and family member of deceased under Section 161 Cr.P.C. It is further submitted that post mortem does not indicate any other anti mortem injury on the body of deceased except for an oblique interrupted ligature mark around the neck. It is further submitted that applicant is in jail since 31st January, 2022 with trial not yet having commenced although as per charge sheet there are 34 prosecution witnesses.

5. Learned A.G.A. appearing on behalf of State as well as learned counsel for informant have opposed bail application with the submission that applicant is husband of deceased and was living separately from other family members with death having occasioned unnaturally within a period of seven years of marriage, presumption under Section 113 of the Indian Evidence Act is upon the husband to discharge.

6. Considering submissions advanced by learned counsel for parties and upon perusal of material on record, prima facie subject to evidence led in trial, it appears that although the applicant is husband of deceased and death has occasioned within a period of seven years of marriage but presumption is being sought to be dispelled on the ground that deceased was of suspicious nature due to which she was in a state of depression and therefore committed suicide. Post mortem report does not indicate any other external injury on the body except for an oblique interrupted ligature mark around the neck. The applicant is in jail since 31st January, 2022 with trial not yet having commenced and 34 prosecution witnesses indicated in the charge sheet.

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.

10. Let applicant Atul Prakash Verma 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 :- 3.12.2022

Prabhat

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter