Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sher Singh And 2 Others vs State Of U.P. And Another
2022 Latest Caselaw 19853 ALL

Citation : 2022 Latest Caselaw 19853 ALL
Judgement Date : 5 December, 2022

Allahabad High Court
Sher Singh And 2 Others vs State Of U.P. And Another on 5 December, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 65
 

 
Case :- CRIMINAL APPEAL No. - 674 of 2022
 

 
Appellant :- Sher Singh And 2 Others
 
Respondent :- State of U.P. and Another
 
Counsel for Appellant :- Jaysingh Yadav
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Heard Shri Jaysingh Yadav, learned counsel for the appellants, Shri Virendra Kumar Maurya, learned A.G.A. for the State and perused the material on record. Despite service of notice upon second respondent, none appears on his behalf.

The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellants Sher Singh, Khushi Lal and Bhanu Pratap to set aside the impugned order dated 7.1.2022, whereby the Special Judge (SC/ST Act), Lalitpur has rejected the bail application Nos. 17 of 2022, 18 of 2022 and 19 of 2022 of the appellants moved by them in Case Crime No. 117 of 2021, under Sections 147, 148, 149, 452, 436, 427, 323, 34, IPC and Section 3(2)(v) of SC/ST Act, Police Station Pali, District Lalitpur.

Brief facts of the case are that the first information report dated 10.10.2021 was registered against the appellants and eight other named persons and unknown persons, who entered into the house of the first informant having lathi, danda and axe and set the house on fire, dismantled the roof of the house and looted sewing machine and other utensils.

Learned counsel for the appellants submits that the appellants are innocent and have been falsely implicated in the present case due to ulterior motive. It is further submitted that after completing the investigation charge sheet had been submitted against 23 persons including the named persons. It is further submitted that no incriminating article has been recovered from the possession or pointing out of the appellants. It is further submitted that no other ashes of the utensils had been recovered from the place of the incident. General allegation of ablazing the house is made out against the appellants. No specific role or involvement has been attributed to the appellants. It is further submitted that the appellants are languishing in jail since 7.12.2021. The appellants have no criminal history.

It is further submitted that there is no possibility of the appellants of fleeing away after being released on bail or tampering with the witnesses. In case the appellants are enlarged on bail, they shall not misuse the liberty of bail.

Per contra, learned A.G.A. has supported the order passed by the Special Judge and vehemently opposed the prayer for grant of bail to the applicants. But he could not point out any material to the contrary. He further submits that in case the applicants are released on bail, they 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 criminal appeal is allowed and impugned order dated 7.1.2022 is set aside.

Let appellants/applicants, Sher Singh, Khushi Lal and Bhanu Pratap be released on bail in the aforesaid case crime number on their 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 applicants 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence.

(ii) The applicants shall not pressurize/intimidate the prosecution witnesses.

(iii) The applicants 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 applicants shall file an undertaking to the effect that they shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in the trial court.

(v) The applicants shall remain present before the trial court on each date fixed, either personally or through their counsel.

(vi) The applicants 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/endeavour 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 :- 5.12.2022

T. Sinha

 

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter