Citation : 2022 Latest Caselaw 3548 ALL
Judgement Date : 20 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11124 of 2022 Applicant :- Mohammad Rizwan Opposite Party :- State of U.P. Counsel for Applicant :- Mohd. Saeed Siddiqui Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Mohd. Saeed Siddiqui, learned counsel for the applicant and learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of the applicant Mohammad Rizwan under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 75 of 2021for offence punishable under Sections 498A, 304B, 312 of the Indian Penal Code and Section 3/4 Dowry Prohibition Act, registered at Police Station Hazrat Nagar Gadhi District Sambhal during pendency of the trial, after rejecting the bail application of the applicant by the Sessions Judge, Sambhal at Chandausi, vide order dated 19.01.2022.
Brief facts of the case are that the First Information Report dated 06.10.2021 has been lodged by the brother of the deceased stating therein that the marriage of his sister, Tabassum was performed with the applicant and sufficient dowry was given in the marriage but in-laws of his sister were not satisfied and demanded her to bring Rs. one lac and one inverter and for that reasons, the in-laws started committing marpeet with his sister and also threatened to throw her out from the house. On 05.10.2021at 3.00 pm his sister Tabassum came to his house and apprised her brother regarding demand of dowry infront of her husband and started returning to her matrimonial house, Manganpur at about 5.00 pm. but at about 9.30 pm, information was given by mobile call intimating that his sister Tabassum died. After that first informant and other family members immediately reached at Manganpur and and found his sister Tabassum was lying in a death position. At that time, none was present at home except her mother-in-law The applicant and other members hatched conspiracy and murdered his sister.
After lodging the first information report, inquest proceeding of the body of deceased was conducted on 06.10.2021 at 9.30 am, post mortem of the body of the deceased was conducted on 07.10.2021 at 11.45 am, as per post mortem report, multiple abraded contusion in area 12x8 cm present on both side of forehead and both eye sides and multiple abraded contusion in area 11x10 cm present life side of face, nose undersurface of leg side and four injuries were found on the person of the deceased. The cause of death is due to antimortem uterine rapture. After recording the statement of prosecution witnesses, namely, Asif Ali, Anwar, Arif Khan, charge sheet has been filed on 6.11.2021 against the applicant only. However, investigating officer exonerated other named accused persons. The applicant was arrested on 10.10.2021.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that no time is mentioned for lodging of F.I.R in question. It is further submitted that in the Rapat No.5 at 3.10 am on 06.10.2021wherein accident of mothercycle bearing No. U.P.38 S 8500 has been endorsed mentioning therein that one Rizwan, who was coming back from his in-laws house along with his wife by motorcycle met with an accident in order to escape from pit due which, his motorcycle slipped after being uncontrolled as a result of which, both husband and wife sustained grievous injuries. It is further submitted that cause of death of the deceased due to antimortem uterine rapture pertaining to accident. After the incident, both were admitted in ICU at Asian Hasina Begam, Hospital, Sambhal, where injured Tabassum was declared dead. However, applicant (Mohd. Rizwan) remained admitted in ICU-SB 13/5 on 06.10.2021 at 22;53 ;09 (copy of the bill has been annexed as annexure No. SA-3).
He has next argued that the applicant has no criminal history to his credit. If the applicant is released on bail, he shall not misuse the liberty of bail. The applicant is not convicted in cognizable offence by any court.
Per contra, learned AGA has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submits that the allegations involved are very serious in nature and the delay in lodging the FIR cannot be said to be fatal to the case at this juncture while considering the application of bail. 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) injuries of the deceased is relating to an accident.;
(b) cause of death of the deceased is due to antimortem utrine rapture;
(c) no time has been mentioned for lodging of F.I.R.;
(e) in the Rapat No.5 at 3.10 am on 06.10.2021wherein accident of mothercycle bearing No. U.P. 38 S 8500 has been endorsed mentioning therein that one Rizwan, who was coming back from his in-laws house along with his wife by motorcycle met with an accident to escape from pit due which, his motorcycle;
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 bail application is allowed.
Let applicant, Mohammad Rizwan 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 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 alongwith 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 :- 20.5.2022
aks
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!