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

Ekrar Haider vs State Of U.P. And Another
2022 Latest Caselaw 22424 ALL

Citation : 2022 Latest Caselaw 22424 ALL
Judgement Date : 22 December, 2022

Allahabad High Court
Ekrar Haider vs State Of U.P. And Another on 22 December, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 65
 

 
Case :- CRIMINAL APPEAL No. - 5854 of 2022
 

 
Appellant :- Ekrar Haider
 
Respondent :- State Of U.P. And Another
 
Counsel for Appellant :- Om Prakash
 
Counsel for Respondent :- G.A.,Rakesh Kumar Shukla
 

 
Hon'ble Sanjay Kumar Pachori,J.

Supplementary affidavit filed today by learned counsel for the appellant is taken on record.

Heard Shri Ali Hasan, Advocate holding brief of Shri Om Prakash, learned counsel for the appellant, Shri Om Prakash Dwivedi, learned A.G.A. for the State, Shri Rakesh Kumar Shukla, learned counsel for the second respondent and perused the material on record.

The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant Ekrar Haider to set aside the impugned order dated 16.2.2022, whereby the Special Judge (SC/ST Act), Jhansi has rejected the bail application No. 275 of 2022 of the appellant moved by him in Case Crime No. 476 of 2021, under Section 304, 308, 120B, IPC and Section 3(2)(v) of SC/ST Act, Police Station Kotwali, District Jhansi.

Brief facts of the case are that the first information report dated 16.10.2021 was lodged by brother of the deceased against the appellant and other three named persons stating that on 15.10.2021 at about 5.00 p.m. the appellant and other co-accused Rohit Ahirwar brought his brother Pawan, aged about 29 years, from the house and committed marpeet by stone and Danda. In the incident Harvansh @ Pankaj, aged about 26 years, has also sustained injuries. The incident took place at the instance of other co-accused Sunil Gautam and Manish. Two injured persons were sent to the Medical College, Jhansi and admitted there. During the treatment his brother Pawan had died on 15.10.2021.

After lodging the first information report, inquest of the body of the deceased was conducted on 16.10.2021 at 12.45 hour on the basis of information of ward boy. Postmortem of the deceased was conducted on 16.10.2021 at 4.05 p.m. As per postmortem report, injuries of contusion and lacerated wound were found on the person of the deceased on forehead and skull. Cause of death was ante mortem head injury. After recording the statements of the Harvansh @ Pankaj and other prosecution witnesses, charge sheet had been submitted against the appellant and other co-accused Rohit Ahirwar on 13.12.2021. The investigation against two other co-accused Sunil Gautam and Manish is pending. The appellant was arrested on 17.10.2021.

Learned counsel for the appellant submits that the appellant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that as per allegation of first information report as well as statement of the injured person Pankaj, general role of committing marpeet has been assigned to the appellant and other co-accused Rohit Ahirwar. Co-accused Rohit Ahirwar is in judicial custody. No specific role or involvement has been attributed to the present appellant. It is further submitted that motive of the incident was assigned to co-accused Sunil Gautam. As stated by Pankaj, brother of the first informant, one incident took place 10-12 days ago after drinking wine with Sunil Gautam. There is no evidence with regard to author of the injuries sustained by the deceased. No incriminating article has been recovered from the possession or pointing out of the appellant. It is further submitted that the appellant is languishing in jail since 17.10.2021. The appellant has no criminal history.

It is further submitted that there is no possibility of the appellant of fleeing away after being released on bail or tampering with the witnesses. In case the appellant is enlarged on bail, he shall not misuse the liberty of bail.

Per contra, learned A.G.A. as well as learned counsel for the second respondent have supported the order passed by the Special Judge and vehemently opposed the prayer for grant of bail to the applicant. But they could not point out any material to the contrary. They further submit that in case the applicant is released on bail, he will again indulge in similar activities and will misuse the liberty of bail.

After considering the facts of the present case it prima facie appears that;

(a) First information report was lodged against the appellant and three other named co-accused persons;

(b) Two injuries were found on the person of the deceased in the postmortem report;

(c) General allegation of committing marpeet by stone and danda has been assigned to the appellant;

(d) No specific role or involvement has been attributed to the present appellant;

(e) The appellant is languishing in jail since 17.10.2021.

It is a settled law that while granting bail, the court has to keep in mind the nature of accusation, the nature of the evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, the circumstances which are peculiar to the accused, his role and involvement in the offence, his involvement in other cases and reasonable apprehension of the witnesses being tampered with.

Taking into account the totality of facts and keeping in mind, the ratio of the Apex Court's judgment in the case of State of Rajasthan v. Balchand @ Baliay (1977) 4 SCC 308, Gudikanti Narasimhulu And Ors., v. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, Ram Govind Upadhyay v. Sudarshan Singh & Ors., (2002) 3 SCC 598, Prasanta Kumar Sarkar v. Ashis Chatterjee & Anr., (2010) 14 SCC 496 and Mahipal v. Rajesh Kumar & Anr., (2020) 2 SCC 118, the larger interest of the public/State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail. Hence, the present criminal appeal is allowed and impugned order dated 16.2.2022 is set aside.

Let appellant/applicant, Ekrar Haider be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:

(i) 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 or tamper with the evidence.

(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.

(iii) 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 of Cr.P.C.

(iv) 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 the trial court.

(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel.

(vi) The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that 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 in accordance with law.

The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance with law after the release of the applicant, if there is no other legal impediment.

It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant along-with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked ;

The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 22.12.2022

T. Sinha

 

 

 
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