Citation : 2022 Latest Caselaw 16807 ALL
Judgement Date : 14 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- CRIMINAL APPEAL No. - 3028 of 2022 Appellant :- Prathmesh Kumar Respondent :- State of U.P. and Another Counsel for Appellant :- Ram Kumar Dubey,Mithilesh Kumar Shukla Counsel for Respondent :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Supplementary affidavit filed today by learned counsel for the appellant is taken on record.
Heard Shri Mithilesh Kumar Shukla, learned counsel for the appellant, Shri Om Prakash Dwivedi, learned A.G.A. for the State and perused the material on record. Despite service of notice upon second respondent, none appears on his behalf.
The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant Prathmesh Kumar to set aside the impugned order dated 20.4.2022, whereby the Special Judge (SC/ST Act), Agra has rejected the bail application No. 1837 of 2022 of the appellant moved by him in Case Crime No. 36 of 2022, under Sections 452, 307, 324, 506, IPC and Section 3(2)(v) of SC/ST Act, Police Station Barhan, District Agra.
Brief facts of the case are that the first information report dated 16.3.2022 was lodged by the wife of the injured chhatrapal stating that on 15.3.2022 at about 8.00 p.m. the appellant and two other named co-accused persons entered into the house of the first informant after jumping the boundary wall and assaulted at the abdomen of her husband and various parts of the body of her brother by knife. On hearing cries of the first informant, they fled away from there abusing her by using caste derogatory words and threatened with dire consequences.
After lodging the first information report, medical examination of the injured Chhatrapal and Banty was conducted on 16.3.2022. As per medical report, each injured sustained single incised wound on iliac fossa over right axilla. Bunty sustained second injury as lacerated wound. After recording the statements of the injured persons and other prosecution witnesses, charge sheet had been submitted against the appellant and other co-accused persons on 30.4.2022. The appellant was arrested on 31.3.2022.
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 general role of assault by knife has been assigned to the appellant. As per statements of the injured persons, no specific role or involvement has been attributed to the appellant. It is further submitted that as per medical report of Bunty, he sustained one lacerated wound, which belie the genesis of the present case. It is further submitted that the appellant is languishing in jail since 31.3.2022. The appellant has no criminal history. There is no likelihood to decide the special case in near future.
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 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) General role of assault by knife has been assigned to the appellant
(b) No specific role or involvement has been attributed to the appellant;
(c) As per medical report of Bunty, he sustained one lacerated wound.
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 20.4.2022 is set aside.
Let appellant/applicant, Prathmesh Kumar 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 :- 14.11.2022
T. Sinha
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!