Citation : 2022 Latest Caselaw 21604 ALL
Judgement Date : 19 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22532 of 2022 Applicant :- Satyaveer Opposite Party :- State of U.P. Counsel for Applicant :- Mohammad Khalid,Pawan Kumar Yadav Counsel for Opposite Party :- G.A.,Gufran Ahmad Khan Hon'ble Manish Mathur,J.
1. Counter affidavit filed by learned A.G.A. is taken on record.
1A. 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.300 of 2021 under Sections 323, 504, 304, 308, 34 IPC, P.S. Rajpura, District Sambhal.
3. As per contents of FIR, the incident has occurred on 29th August, 2021 at about 6.00 P.M. when the applicant along with co-accused are said to have assaulted the first informant and his family members with sticks and rods on the pretext that their boundary wall was demolished by the first informant and his family members a month prior to the incident. F.I.R. also indicates applicant being armed with local fire arm. It is alleged that due to assault being carried out, the first informant's father was grievously injured and passed away while other family members were also grievously injured.
4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him and in fact an altercation between the parties had taken place on 27th September, 2021 leading to lodging of F.I.R. by the mother of applicant against the first informant and his family members of the present F.I.R. It is submitted that subsequently it was first informant and his family members who initiated an altercation due to which injuries have been suffered by family members of applicant which are sought to be corroborated by documentary evidence and entries in the general diary. It is thus submitted that there were cross F.I.R. versions and injuries have been suffered by both sides which have been suppressed by the first informant so that genesis of dispute can not be seen. It is submitted that applicant is in jail since 31st August, 2021 although charge sheet in the matter has been but trial has not yet commenced.
5. Learned A.G.A. appearing on behalf of State has opposed bail application with the submission that applicant is said to have been armed with stick and rods along with local fire arms and the post mortem report clearly corroborates the injuries suffered by the deceased but does not indicate any fire arm injury.
6. Considering submissions advanced by learned counsel for parties and upon perusal of material on record, prima facie subject to evidence led in trial, it appears that although allegations of having custody the death of father of first informant has been indicted in the F.I.R. but it also appears that altercation had earlier also taken place on 27th September, 2021 due to an F.I.R. was lodged by the applicant's mother and it has been submitted that present F.I.R. has been lodged only as a counter blast to the said F.I.R. Attention has also been drawn to the G.D. entries indicating injuries having been suffered by ladies of family first informant in the altercation occurred on 27th September, 2021. As such non disclosure of injuries having been suffered by both sides in an altercation taking place may indicate suppression of genesis of dispute. Applicant is in custody since 31st August, 2021 with only charge sheet having been filed and co-accused Harpyari has already been admitted to bail by co-ordinate Bench of this Court in Criminal Misc.Bail Application No. 1776 of 2022.
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 applicant Satyaveer 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 :- 19.12.2022
Prabhat
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!