Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhullan @ Aaditya And Another vs State Of U.P.
2022 Latest Caselaw 20888 ALL

Citation : 2022 Latest Caselaw 20888 ALL
Judgement Date : 13 December, 2022

Allahabad High Court
Bhullan @ Aaditya And Another vs State Of U.P. on 13 December, 2022
Bench: Ashwani Kumar Mishra



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 43
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 42564 of 2022
 

 
Applicant :- Bhullan @ Aaditya And Another
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Saurabh Tripathi
 
Counsel for Opposite Party :- G.A.,Pushpraj Yadav
 

 
Hon'ble Ashwani 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.193 of 2022, under Sections 147, 148, 149, 304, 324, 325, 323 IPC, registered at Police Station Kotwali Karwi, District Chitrakoot.

3. As per contents of FIR, the incident is said to have taken place on 18.05.2022 at about 10.00 A.M. when the applicant alongwith co-accused allegedly attacked the informant and her family members leading to death of one Ram Prakash.

4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him and that only general allegations have been made in the FIR without any specific role being assigned to the applicant. It is submitted that cross FIRs had been lodged by the applicant and his family members being registered as Case Crime No.135 of 2022, under Sections 323, 504, 506 IPC. It is submitted that injuries have been suffered by both parties and as such at this stage it cannot be said as to which the party was the aggressor.

5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that as per statements recorded of eye witnesses, the applicant is said to be armed with stick and injury has been caused to informant and her family members.

6. Considering the submission advanced by learned counsel for parties and upon perusal of material available on record, it appears that a general allegation of involvement in altercation have been levelled against the applicant along with co-accused. No specific role has been assigned to the applicant in either causing injuries or in the death of deceased Ram Prakash. Learned counsel has also indicated injury reports of the applicant and co-accused whereunder injuries have been inflicted on vital parts of the body. Cross FIRs have also been lodged and at this stage, it cannot be said as to which side was the aggressor and which side was exercising the right of private defence. The applicant is in jail since 20.05.2022 and the applicant does not have any previous criminal history. Co-accused, namely, Kallu, Baddi @ Ajay, Laki Patel and Kunal have already been enlarged on bail by coordinate Bench of this Court passed in Criminal Misc. Bail Application No.41881 of 2022, 47296 of 2022 and 42239 of 2022 respectively and parity is claimed.

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 applicants namely, Bhullan @ Aaditya and Narendra @ Guddan, involved in the aforesaid case crime be released on bail on their 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 applicants 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 applicants 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 applicants 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 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 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

nd

 

 

 
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