Citation : 2022 Latest Caselaw 22307 ALL
Judgement Date : 21 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55251 of 2022 Applicant :- Vijendra @ Chotu And Another Opposite Party :- State of U.P. Counsel for Applicant :- Ankit Agarval,Dilip Kumar Patel Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicants and learned A.G.A.
The instant bail application has been filed on behalf of the applicants, Vijendra @ Chotu and Mohan, with a prayer to release him on bail in Case Crime No. 68 of 2022, under Sections 323,504,302 IPC Police Station Fareh, District- Mathura, during pendency of trial.
Learned counsel for the applicant has submitted that on 25.2.2022 father of the deceased lodged the N.C.R. against the applicant no.1 alleging that he had beaten his son Umesh. At 1.06 A.M. on 26.2.2022, a First Information Report was lodged against the applicant no.1 and two others, which was registered as Case Crime No. 68 of 2022 under sections 323,504,302 I.P.C.alleging that son of the informant had been beaten by the applicant no.1 and two others. Learned counsel for the applicants has submitted that in the last seen evidence of Vijendra @ Jhunia, name of the applicant has not been taken. He has been falsely implicated in this case on the basis of statement of Vijendra @ Jhunia. The applicant is in jail since 4.3.2022 and has no criminal history.
Learned A.G.A. has opposed the bail prayer of the applicant and submitted that applicant no.1 has criminal history of 17 cases. but could not dispute the aforesaid facts.
Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant no.2 has made out a case for bail. The bail application is allowed for applicant no.2 only.
Let the applicant no.2, Mohan 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
4. That the applicant shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;
5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.
6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Regarding applicant no.1,Vijendra @ Chotu, learned A.G.A. may file counter affidavit within four weeks.
List this case on 25.1.2023 for consideration of bail application of applicant no.1
Order Date :- 21.12.2022
Atul kr. sri.
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!