Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prakash Tiwari @ Poshak Tiwari vs State Of U.P.
2022 Latest Caselaw 15239 ALL

Citation : 2022 Latest Caselaw 15239 ALL
Judgement Date : 31 October, 2022

Allahabad High Court
Prakash Tiwari @ Poshak Tiwari vs State Of U.P. on 31 October, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 41809 of 2022
 

 
Applicant :- Prakash Tiwari @ Poshak Tiwari
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Hari Ram
 
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.117 of 2022 under Section 302 I.P.C., P.S. Koraon, District Prayagraj.

3. As per contents of first information report,the incident is said to have taken place on 24/25.04.2022 when the informant's wife was sleeping with her younger daughter and was attacked with a sharp weapon due to which she passed away.

4. Learned counsel for applicant submits that applicant has been falsely implicated in the matter only on the basis of suspicion indicated in the F.I.R. itself. It is submitted that applicant has been nominated only due to previous enmity with informant as would be evident not only from F.I.R. but also from the statement of his younger daughter recorded under Section 161 Cr.P.C. It has been further submitted that the only eye witness in her statement under Section 161 Cr.P.C. has not indicated having seen the applicant attacking the deceased and in fact her statement also is only on the basis of suspicion. It is further submitted that the postmortem report also does not corroborate the allegations levelled in the F.I.R. It is further submitted that the applicant is in jail since 30.04.2022 with only charge sheet having been filed.

5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with submission that applicant has clearly been named in the F.I.R. as well as in the statement of younger daughter of informant, who is an eye witness.

6. 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."

7. 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, it appears that applicant has been nominated in the F.I.R. on the basis of suspicion while at the same time casting suspicion on another person as well. The alleged eye witness also names the applicant on the basis of suspicion. At this stage, there does not appear to be any credible evidence against applicant who is in jail since 30.04.2022 and does not have any previous criminal history. As such, without expressing any opinion on the merits of case, this Court finds, the applicant is entitled to be released on bail in this case.

8. Accordingly bail application is allowed.

9. Let applicant Prakash Tiwari @ Poshak Tiwari, 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

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