Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vineet Shukla vs State Of U.P.
2022 Latest Caselaw 14665 ALL

Citation : 2022 Latest Caselaw 14665 ALL
Judgement Date : 20 October, 2022

Allahabad High Court
Vineet Shukla vs State Of U.P. on 20 October, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 46981 of 2022
 

 
Applicant :- Vineet Shukla
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Rajesh Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Manish Mathur,J.

1. Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.

2. This first bail application has been filed with regard to Case Crime No. 543 of 2022, under Sections 498-A, 306 IPC and Section 3/4 Dowry Prohibition Act, Police Station Chakeri, District Kanpur Nagar.

3. It is submitted by the learned counsel for the applicant that the applicant is brother-in-law of the deceased. He has been falsely implicated in the present case due to ulterior motive. It is further submitted that there is general allegation against all the accused. No specific allegation has been made against the applicant. The applicant is living separately from the deceased and her husband. It is next submitted that marriage of the deceased with the brother of the applicant was solemnized in the year 2001. There is no evidence to indicate that the deceased was subjected to cruelty or harassment soon before death. According to postmortem report, cause of death is asphyxia as a result of antemortem hanging. Medical evidence does not support the prosecution case. It is stated that co-accused Jogendra Shukla has been admitted to bail by this Court in Bail Application No.34937 of 2022. It is next submitted that the applicant is languishing in jail since 20.05.2022. It is next submitted that the applicant has no criminal history. In case the applicant is enlarged on bail, he will not misuse the liberty of bail.

4. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application but could not dispute the aforesaid fact as argued by the learned counsel for the applicant.

5. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-

"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."

"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."

6. Considering the submissions advanced by learned counsel for the parties and upon perusal of the material on record, prima facie, and subject to further evidence being led in trial, without expressing any opinion on the merits of case, this Court finds, the applicant is entitled to be released on bail in this case.

7. Accordingly bail application is allowed.

8. Let applicant Vineet Shukla, involved in the aforesaid case crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) 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 court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.

(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.

(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.

(iv) 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 Cr.P.C. 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 against him in accordance with law.

Order Date :- 20.10.2022

kvg/-

 

 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter