Citation : 2022 Latest Caselaw 15630 ALL
Judgement Date : 2 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- CRIMINAL APPEAL No. - 3358 of 2022 Appellant :- Avadhesh Respondent :- State of U.P. and Another Counsel for Appellant :- Arun Kumar Sharma,Uma Nath Pandey Counsel for Respondent :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Arun Kumar Sharma, learned counsel for the appellant, Shri R.P. Singh, learned A.G.A. for the State and perused the material placed on record.
Despite service of notice upon second respondent, none has appeared.
The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant Avadhesh to set aside the impugned order dated 29.04.2022, whereby the Additional Sessions Judge/Special Judge, SC/ST Act, Mainpuri has rejected the bail application No. 385 of 2022 of the appellant moved by him in Case Crime No. 63 of 2022, under Sections 147, 323, 307, 452, 504, 506 I.P.C. and Sections 3 (1) (Da) (Dha), 3(2) (V), 3(2) (Va) of SC/ST Act, Police Station Dannahar, District Mainpuri.
Brief facts of the case are that the first information report dated 20.03.2022 has been lodged against the appellant and eight other named accused persons stating that on 19th March, 2022 at about 6:00 p.m. when the first informant was in his house, at the same time the appellant and other co-accused persons namely, Gaurav Yadav, Pitamber and Vikash had come to the house of the first informant to play Holi with the ladies of the house and abused by a caste derogatory word. On his objection, they committed marpeet. The other co-accused Rakesh, Durbeen, Kanhaiya, Moole, Vikas and Ankit, who were standing outside of the house entered into the house and committed marpeet with the ladies. In the incident, 7 to 8 persons sustained injuries. The injury of Anita and Shivraj is grievous.
After lodging of the first information report, medical examination of the injured Anita wife of Shivraj, Shanti Devi, Virendra Singh, Anita wife of Awadhesh and Shivraj were conducted on the same day. As per medical examination report of Shivraj, who sustained injury on his skull, he admitted on 20.03.2022 to 21.03.2022 in U.P. University of Medical Sciences, Saifai, Etawah. The discharge certificate has been filed. After recording the statements of the injured witnesses and other prosecution witnesses, charge-sheet has been submitted against Saurabh, Vikash, Durbeen, Kanhaiya and Avadhesh (appellant). The Investigating Officer exonerated four other named co-accused persons. The appellant was arrested on 22.03.2022.
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 appellant is languishing in jail since 22.03.2022. The appellant is 67 years old. It is further submitted that general allegation of committing marpeet has been assigned to the appellant and no specific role or involvement has been attributed to the present appellant. It is further submitted that injured Shivraj, who sustained injury on skull and who had been admitted in the hospital only one day in a hospital and was discharged on 21.03.2022. It is further submitted that the appellant side has lodged NCR No. 33 of 2022, under Sections 323, 504, 506 I.P.C. on 19.03.2022 against the informant. 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. has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant. 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 first information report has been lodged against nine persons including the appellant and general role of committing marpeet has been assigned;
(b) No specific role or involvement has been attributed to the appellant;
(c) Appellant side lodged an NCR on 19.03.2022 as a cross case;
(d) Appellant is languishing in jail since 22.03.2022;
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 29.04.2022 is set aside.
Let appellant/applicant, Avadhesh 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.
Order Date :- 2.11.2022
Shafique
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!