Citation : 2022 Latest Caselaw 20043 ALL
Judgement Date : 6 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 67 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15765 of 2022 Applicant :- Chhotu Alias Suraj Opposite Party :- State of U.P. Counsel for Applicant :- Rajendra Prasad Maury Counsel for Opposite Party :- G.A. Hon'ble Rahul Chaturvedi,J.
1. Heard learned counsel for applicant, learned A.G.A. appearing on behalf of State and perused the record.
2. This first bail application has been filed with regard to Case Crime No.42 of 2022 under Sections 302, 201, 120B IPC, Police Station Mau, District Chitrakoot.
3. Learned counsel for applicant submits that applicant has been falsely implicated in the charges levelled against him and that he has neither been named named in the FIR nor is there any allegation against him. It is submitted that except for the extra judicial confessional statement of main accused Vishnu there is no other direct or circumstantial evidence against the applicant. Although charge-sheet has been filed, he is in jail since 03.03.2022.
4. Learned A.G.A. appearing on behalf of State has opposed the bail application with submission that the applicant has been taken into custody on the basis of confessional statement made by main accused Vishnu who has clearly indicated his role in the incident. It is next submitted that co-accused Kaushal Kahar has been granted bail by co-ordinate Bench of this Court in Criminal Misc. Bail Application No.16736 of 2022 vide order dated 17.11.2022, copy of which has been produced for perusal. The case of the applicant is identically situated with the co-accused Kaushal Kahar.
5. 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."
6. Considering the submissions advanced by learned counsel for the parties and upon perusal of the material on record, prima facie, and subject to further evidence being led in trial, it appears that except for the extra judicial confessional statement of main accused Vishnu, there is no any credible evidence against the applicant. Evidentiary value of confessional statement is required to be corroborated by evidence at the stage of trial. The applicant is in jail since 3.3.2022 and only charge sheet has been filed. As such, without expressing any opinion on the merits of case, this Court finds, the applicant is entitled to be released on bail in this case.
7. Accordingly bail application is allowed.
8. Let applicant Chhotu Alias Suraj, 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 :- 6.12.2022
Sumit S
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!