Citation : 2022 Latest Caselaw 20277 ALL
Judgement Date : 7 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 46 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55699 of 2022 Applicant :- Babu Opposite Party :- State of U.P. Counsel for Applicant :- Rakesh Chandra Tiwari Counsel for Opposite Party :- G.A. Hon'ble Anjani Kumar Mishra,J.
1. 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.416 of 2021 under Sections 302/34 I.P.C., P.S. Naugawa Sadat, District Amroha.
3. As per contents of first information report, the son of informant went missing on 05.10.2021 and suspicion has been cast upon the applicant along with co-accused since they had an altercation one-and-a-half months before the date of incident pertaining to some dispute about a mobile.
4. Learned counsel for applicant submits that applicant has been falsely implicated in the charges levelled against her. It is submitted that even the F.I.R. has been filed only on the basis of suspicion for an incident that had taken place one-and-a-half months prior to the date of lodging of the F.I.R. It is submitted that the applicant has been apprehended only on the ground that she was seen at the place from where the dead body was recovered, a day-before the incident. It is, thus, submitted that there is not even the last-seen evidence against applicant who is in jail since 23.11.2021 without any direct or circumstantial evidence against her.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with submission that informant has clearly corroborated the charges levelled against the applicant in his statement under Section 161 of Cr.P.C. and the applicant was last seen with the deceased.
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 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 F.I.R. against applicant had been lodged only on the basis of suspicion over an incident which had taken place one-and-a-half months prior to the lodging of the F.I.R., at this stage, it does not appear that there is any direct or circumstantial evidence against applicant who is in jail since 23.11.2021 and trial is only at a nascent stage, 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.
8. Accordingly bail application is allowed.
9. Let applicant Babu, involved in the aforesaid case crime be released on bail on her 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 she 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 her counsel. In case of her absence, without sufficient cause, the trial court may proceed against her 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 her 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 her, 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 her in accordance with law.
Order Date :- 7.12.2022
RKM
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!