Citation : 2022 Latest Caselaw 15172 ALL
Judgement Date : 31 October, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 41656 of 2022 Applicant :- Gyasi Opposite Party :- State of U.P. Counsel for Applicant :- Amrendra Pratap Singh,Ramesh Kumar Counsel for Opposite Party :- G.A.,Bhagwan Das 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.0125 of 2022, under Sections 498A, 304B, 201 IPC and Section 3/4 Dowry Prohibition Act, registered at Police Station Banpur, District Lalitpur.
3. As per contents of FIR, the informant's daughter was married to the applicant's son on 23.06.2020 thereafter she was continuously harassed for dowry and upon unfulfillment, was done to death on 09.07.2022.
4. Learned counsel for applicant submits that the applicant is father-in-law of deceased and has been falsely implicated in the charges levelled against him only on that account. It is submitted that only general allegations of dowry demand has been made in the FIR without any specific assertion at the instance of applicant. It is further submitted that as per postmortem report, the cause of death is indicated to be asphyxia as a result of antemortem hanging but there are no external injuries on the body of deceased. Learned counsel has also drawn attention to copy of pariwar register to indicate separate living from the deceased and her husband. It is also submitted that the mother-in-law Smt. Ramkali has already been enlarged on bail on similar grounds by coordinate bench of this Court passed in Criminal Misc. Bail Application No.41696 of 2022. It is further submitted that the applicant is of advanced age and he is in jail since 11.07.2022 without any previous criminal history.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that unnatural death of daughter-in-law has been caused within a period of seven years of the marriage and as such presumption is required to be discharged by the applicant.
6. Considering the submissions advanced by learned counsel for parties and upon perusal of material available on record, it appears that the applicant is father-in-law of deceased and general allegations of dowry demand have been made in the FIR. The postmortem report indicates that death may have occasioned as a result of suicide and due to ante-mortem hanging. Separate living is sought to be substantiated by means copy of the pariwar register. The mother-in-law i.e. wife of applicant has already been enlarged on bail by coordinate bench of this Court as indicated hereinabove primarily on the same charge. The applicant is of advanced age and does not have any previous criminal history.
7. 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."
8. Looking to the nature of allegations levelled against the applicant and submission made in the bail application, without expressing any opinion on the merits of case and considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, particularly since no reasonable apprehension of tampering with the witnesses has been alleged, prima facie, this Court finds, the applicant is entitled to be released on bail in this case.
9. Accordingly bail application is allowed.
10. Let applicant, Gyasi, 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 :- 31.10.2022
Subodh/-
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!