Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raju Rajbhar And 2 Others vs State Of U.P.
2022 Latest Caselaw 12540 ALL

Citation : 2022 Latest Caselaw 12540 ALL
Judgement Date : 12 September, 2022

Allahabad High Court
Raju Rajbhar And 2 Others vs State Of U.P. on 12 September, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13046 of 2022
 

 
Applicant :- Raju Rajbhar and Nisha Rajbhar
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Jaishankar Prasad Tyagi,Lallan Chaubey,Sonu Nirmal
 
Counsel for Opposite Party :- G.A.,Vindeshwari Prasad,Vrat Sheel
 

 
Hon'ble Manish Mathur,J.

1. Heard learned counsel for applicants, 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.0136 of 2021under Sections 302, 201 IPC P.S. Ubhav, District Ballia.

3. As per contents of first information report,the incident is said to have taken place on 01.09.2021 at about 10.00 p.m. when the informant saw the deceased enter the house of applicants while talking on his mobile phone. It is stated that thereafter the informant and his family members went to bed but in the morning found his son's dead body nearby whereafter F.I.R. has been lodged against applicants.

4. Learned counsel for applicants submits that applicants have been falsely implicated in the charges levelled against them and except for a last seen report by informant, there is no other direct or circumstantial evidence to link then with the allegations levelled in the F.I.R. It is submitted that last seen had also occurred at 10.00 p.m. whereas the body was found in the morning. Learned counsel has also drawn attention to postmortem report to submit that immediate cause of death could not be ascertained and viscera report as such was sought. It is submitted that the applicants are in jail since 13.09.2021 without trial having commenced till date.

5. Learned A.G.A. as well as learned counsel for complainant have opposed the prayer for bail with submission that applicants were last seen with deceased whereafter no-one saw him alive. It is submitted that the applicants' intention in doing away with the deceased was with regard to a property dispute. However, it is admitted that the trial as yet has not commenced.

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, without expressing any opinion on the merits of case, at this stage and subject to further evidence being led in trial, it appears that at present the only evidence against the applicant is that of they having been last seen with the deceased at 10.00 p.m on the date of incident, except for the said circumstance, there is no other direct or indirect evidence against the applicant. Cause of death could not be ascertained in the postmortem report due to which viscera was required, which has not yet been furnished. Applicants have been under custody for almost one year for now without trial having commenced, as such, without expressing any opinion on the merits of case,this Court finds, the applicants are entitled to be released on bail in this case.

8. Accordingly bail application is allowed.

9. Let applicants Raju Rajbhar and Nisha Rajbhar, involved in the aforesaid case crime be released on bail on each of them furnishing a personal bond and two sureties 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 applicants shall file an undertaking to the effect that they 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 applicants shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of their absence, without sufficient cause, the trial court may proceed against them under Section 229-A of the Indian Penal Code.

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

(iv) The applicants 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 applicants 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 them in accordance with law.

Order Date :- 12.9.2022

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 : MAIMS

 
 
Latestlaws Newsletter