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

Vikas @ Sonu vs State Of U.P. And Another
2022 Latest Caselaw 22698 ALL

Citation : 2022 Latest Caselaw 22698 ALL
Judgement Date : 23 December, 2022

Allahabad High Court
Vikas @ Sonu vs State Of U.P. And Another on 23 December, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 65
 

 
Case :- CRIMINAL APPEAL No. - 3198 of 2022
 

 
Appellant :- Vikas @ Sonu
 
Respondent :- State of U.P. and Another
 
Counsel for Appellant :- Deepak Rana
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Supplementary affidavit and counter affidavit filed today are taken on record.

Heard Shri Hemendra Pratap Singh, Advocate holding brief of Shri Deepak Rana, learned counsel for the appellant, Shri Ravindra Kumar Singh, learned A.G.A. for the State and perused the material place on record.

Despite the service of notice upon the second respondent, none has appeared.

The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act, 1989 (in short SC/ST Act) has been preferred by the appellant Vikas @ Sonu to set aside the impugned order dated 25.04.2022 passed by Additional Sessions Judge/Special Judge (SC/ST Act), Hapur in Bail Application No. 1022 of 2022 (Vikas @ Sonu Vs. State of U.P.) arising out of Case Crime No. 113 of 2022, under Section 307 I.P.C. and Section 3(2)(v) of SC/ST Act, P.S. Pilkhuwa, District Hapur, by which bail application of the appellant has been rejected.

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 the First Information Report dated 01.04.2022 was lodged by the injured stating that the incident was taken place on 31.03.2022 at 9:15 p.m. when first informant was returning from the house of the appellant, alongwith appellant by Scooty and after some time, the appellant sought fire upon him.

It is further submitted that this is no injury case. As per allegation of FIR, the appellant took 3 lacs rupees as a loan from the first informant and due to demand of alleged money, the incident was taken place. As per medical report dated 01.04.2022 at 6:42 p.m., blackening was found present in the area 9 cm x 9 cm. It is further submitted that the appellant is languishing in jail since 03.04.2022 and 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. has supported the order passed by the Special Judge (SC/ST Act), Hapur and vehemently opposed the prayer for grant of bail to the applicant. But, he could not point out any material to the contrary. He further submits 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) The FIR has been lodged against the appellant.

(b) As per medical report, blackening was found present in the area of 9 cm x 9 cm.

(d) The appellant has no criminal history.

(f) The appellant is languishing in jail since 03.04.2022.

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 25.04.2022 is set aside.

Let appellant/applicant Vikas @ Sonu 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 :- 23.12.2022

Shafique

 

 

 
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