Citation : 2022 Latest Caselaw 12793 ALL
Judgement Date : 13 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13419 of 2022 Applicant :- Bhanu Pratap Tiwari Opposite Party :- State of U.P. Counsel for Applicant :- Rajnish Shukla 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.30 of 2020 under Sections 498A, 304B I.P.C. and 3/4 Dowry Prohibition Act, P.S. Sikariganj, District Gorakhpur.
3. As per contents of first information report, the applicant father-in-law of the deceased is said to have participated in the ill-treatment of the deceased, who is sister of informant, due to which she passed away on 27.03.2020 due to burn injuries when she set herself afire.
4. Learned counsel for applicant submits that applicant has been falsely implicated in the charges levelled against him. It is submitted that applicant and his wife are living separately from son and daughter-in-law and even otherwise the postmortem report does not corroborate the allegations made in the F.I.R. since the cause of death is shown as asphyxia and not death by burning. It is submitted that even as per allegations made in the F.I.R., the deceased is said to have committed suicide. It is submitted that the applicant is 66 years of age and is under incarceration since 21.02.2022 while his wife, i.e. mother-in-law, has already been enlarged on bail by coordinate Bench of this Court vide Bail Application No.13657 of 2022. It is submitted that charge sheet has been filed but trial has not yet commenced.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with submission that a reading of postmortem report clearly indicates asphyxia due to antemortem ligature injury as the cause of death. It is submitted that the ligature mark is present only on the front of neck and does not go around the neck and as such suicide cannot be attributed. It is submitted that the postmortem report clearly makes a cognizable offence against applicant.
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 from reading of the F.I.R. and statement of informant that no particular allegation has been levelled against the applicant, the F.I.R. also insinuates suicide by burning, however, the postmortem report does not appear to corroborate the contents of F.I.R., co-accused Sanyogita Tiwari has been enlarged on bail by a coordinate Bench of this Court, as stated herein above, 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 Bhanu Pratap 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 :- 13.9.2022
kvg/-
.
Vide order dated 04.08.2022, the Senior Superintendent of Police, Gorakhpur was required to remain present before this Court. Subsequently vide order dated 06.09.2022 this Court noticed that in pursuance of earlier directions, neither counter affidavit was filed nor the Senior Superintendent of Police, Gorakhpur was present and therefore the case was directed to be listed on 13.09.2022 on which date the Senior Superintendent of Police, Gorakhpur was required to be present and also file counter affidavit.
Since this Court on two previous occasions as stated above, had required presence of Senior Superintendent of Police, Gorakhpur, who in clear defiance has not appeared before this Court, as such, Senior Superintendent of Police, Gorakhpur is required to file his personal affidavit explaining his conduct as indicated herein above. He shall be present before this Court along with his personal affidavit on 28.09.2022.
For the said purpose, this Bail application shall be listed on 28.09.2022.
Order Date :- 13.9.2022
kvg/-
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!