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

Abhishek Balmik vs State Of U.P.
2022 Latest Caselaw 12839 ALL

Citation : 2022 Latest Caselaw 12839 ALL
Judgement Date : 13 September, 2022

Allahabad High Court
Abhishek Balmik vs State Of U.P. on 13 September, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 40683 of 2022
 

 
Applicant :- Abhishek Balmik
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Dinesh Kumar Singh
 
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. 115 of 2021 under Sections 302, 34, 120B, 411 IPC, P.S. Sirsa Kalar, District Jalaun.

3. As per contents of FIR, the applicant is alleged to have caused the death of brother of informant due to his illicit relations with the wife of deceased.

4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him. It is submitted that the applicant has been apprehended on the alleged recovery of a knife said to have been used in the alleged incident whereas as per the post mortem report, a cause of death is shock and haemorrhage due to anti mortem injury by a hard and blunt object. It is submitted that death has not been caused by any knife injury. It is submitted that even the alleged confessional statement of wife of deceased does not name the applicant as having participated in the act. It is thus submitted that there is no direct or circumstantial evidence against the applicant.

5. Learned A.G.A. appearing on behalf of State has opposed bail application with the submission that the statement of wife of deceased clearly admits the incident having taken place as also recovery being effected at the pointing out of the applicant.

6. Considering submissions advanced by learned counsel for parties and upon perusal of material on record, prima facie subject to evidence led in trial, it appears that applicant has been apprehended on the basis of recovery of knife said to have been used in the incident but the same does not appear to corroborate with the fatal injury as indicated in the post mortem report. Apart from that, there does not not appear to be any evidence at this stage linking the applicant with the crime alleged. The co-accused Sher Singh has also been enlarged on bail by Co-ordinate Bench of this Court in Criminal Misc. Bail Application No. 1829 of 2022.

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 Abhishek Balmik 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

Prabhat

 

 

 
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