Citation : 2022 Latest Caselaw 15625 ALL
Judgement Date : 2 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- CRIMINAL APPEAL DEFECTIVE No. - 345 of 2022 Appellant :- Naushad And Another Respondent :- State of U.P. and Another Counsel for Appellant :- Padmaker Pandey Counsel for Respondent :- G.A.,Mohammad Sadab Khan Hon'ble Sanjay Kumar Pachori,J.
Supplementary affidavit filed today by learned counsel for the appellant, which is taken on record.
Learned counsel for the appellants has filed certified copy the F.I.R. by way of supplementary affidavit, therefore, the defect is removed.
Heard Shri Padmaker Pandey, learned counsel for the appellant, Sri Mohammad Sadab Khan, learned counsel for respondent no. 2 and Shri Om Prakash Dwivedi, learned A.G.A. for the State.
The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellants Naushad and Lukman to set aside the impugned order dated 27.5.2022, whereby the Special Judge (SC/ST Act), Kanpur Nagar has rejected the bail application No. 1569 of 2022 of the appellants moved by them in Case Crime No. 72 of 2022, under Sections 452, 323, 308, 504, 120-B of I.P.C. and Section 3(1)(da), 3(1)(dha) of SC/ST Act, Police Station Kidwai Nagar, District Kanpur Nagar.
Brief facts of the case are that the first information report dated 13.04.2022 was lodged against the appellant and three other named co-accused persons stating therein that on 12.04.2022 at about 09:00 P.M. when the first informant is in the house, the appellant and other co-accused entered into the house of the first informant and abused his wife with caste derogatory words and committed marpit with his wife by lathi and danda, due to which she became unconscious.
Learned counsel for the appellant submits that the appellants are innocent and have been falsely implicated in the present case due to ulterior motive. It is further submitted that as per the allegation of the first information report, the incident took place in the house of the first informant which is not a public place or not a place of public view. It is further submitted that general allegation of committing marpit has been assigned to the appellants. No specific role or involvement has been attributed to the appellants.
It has also been submitted that co-accused, Mohd. Safeeq @ Mannu having similar role, has already been enlarged on bail by the Coordinate Bench of this Court vide order dated 29.09.2022 in Criminal Appeal No. 4244 of 2022 and the appellant is also entitled to be enlarged on bail on the ground of parity. It is further submitted that the appellant is languishing in jail since 13.04.2022. 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, they shall not misuse the liberty of bail.
Per contra, learned A.G.A. as well as learned counsel for the respondent no. 2 have supported the order passed by the Special Judge (SC/ST) Act and vehemently opposed the prayer for grant of bail to the applicant. But they could not point out any material to the contrary. He further submits that in case the applicant is released on bail, they 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 incident took place in the house of the first informant which is not a public place or not a place of public view;
(b) General allegation of committing marpit has been assigned to the appellant;
(c) No specific role or involvement has been attributed to the appellant;
(d) Co-accused, Mohd. Safeeq @ Mannu having similar role, has already been enlarged on bail by the Coordinate Bench of this Court.
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 27.4.2022 is set aside.
Let appellant/applicants, Naushad and Lukman be released on bail in the aforesaid case crime number on their 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 applicants 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence.
(ii) The applicants shall not pressurize/intimidate the prosecution witnesses.
(iii) The applicants 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 applicants shall file an undertaking to the effect that they shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in the trial court.
(v) The applicants shall remain present before the trial court on each date fixed, either personally or through their 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 :- 2.11.2022
Ishan
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!