Citation : 2022 Latest Caselaw 20863 ALL
Judgement Date : 13 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27537 of 2020 Applicant :- Pranesh @ Govind Tripathi Opposite Party :- State of U.P. Counsel for Applicant :- Sunil Kumar Singh,Anil Kumar Srivastava (Senior Adv.) Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
Order on application
Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State on application for exemption from filing a certified copy of F.I.R..
In view of the averments made in the application, the same is allowed.
Order on Memo of Bail Application
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.667 of 2019, under Sections 498A, 304-B, 201 IPC and Section 3/4 Dowry Prohibition Act, registered at Police Station Handia, District Prayagraj.
3. Applicant is the husband and as per contents of FIR was married to the deceased on 29.04.2017 whereafter continuous demand for dowry was being made and upon its unfulfillment, murdered the wife in the intervening night of 27.08.2019. Informant is the mother of deceased.
4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him only on account of the fact that he is husband of deceased. It is submitted that the deceased was suffering from stomach ailment due to which she was under treatment of doctor concerned who had thereafter on 20.08.2019 referred her to the medical college but prior to being taken to the medical college, applicant's wife expired and was thereafter cremated with the full knowledge and participation of her family members. It is submitted that applicant is under incarceration since 21.09.2019 and as yet even charges have not been framed.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that applicant being the husband and death having occasioned unnaturally, presumption is upon him to discharge.
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 that although allegations of dowry death have been made in the FIR but as per medical documents brought on record, which however are subject to evidence, it appears that the deceased was under medical treatment and the ailment was apparently serious enough for her to be referred to the medical college but in the meantime she passed away. Certified copies of order-sheet also indicate particularly vide order dated 30.04.2022 that as yet charges have not been framed in the matter although the applicant is already under incarceration for the past three years with effect from 21.09.2019 and therefore there is no hope of early conclusion of trial.
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, Pranesh @ Govind Tripathi, 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 :- 13.12.2022
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!