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

Kuldeep vs State Of U.P.
2022 Latest Caselaw 13063 ALL

Citation : 2022 Latest Caselaw 13063 ALL
Judgement Date : 15 September, 2022

Allahabad High Court
Kuldeep vs State Of U.P. on 15 September, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 69
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33924 of 2020
 

 
Applicant :- Kuldeep
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Zafar Abbas
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.

Heard Sri V.P. Srivastava, learned Senior Counsel, assisted by Sri Ritukar Gupta and Sri Prateek Kumar Srivastava, learned counsels for the applicant as well as the learned AGA for the State and perused the material placed on record.

The instant bail application has been filed on behalf of the applicant, Kuldeep, with a prayer to release him on bail in Case Crime No. 263 of 2018, S.T. No.926 of 2018, under Sections 498-A, 304-B IPC and 3/4 D.P. Act, Police Station Kundarki, District- Moradabad, during pendency of trial.

There is allegation of dowry death of his wife against the applicant.

Learned Senior Counsel for the applicant has submitted that the cause of death has been found ante mortem strangulation, but from the report of doctor hyoid bone was found to be intact. Hence it is not a case of strangulation, but a case of hanging. There is difference between hanging and strangulation as per Modi on Medical Jurisprudence and Toxicology 25th edition as follows:-

No.

Hanging

Strangulation

1.

Most suicidal

Mostly homicidal.

2.

Face-Usual pale and

petechiae rare

Face-Congested, livid and marked with petechiae.

3.

Saliva-Dribbling out of mouth down on the chin and chest.

Saliva-No such dribbling

4.

Neck-Stretched and elongated in fresh bodies.

Neck-Not so.

5.

External signs of asphyxia usually not well marked.

External signs of asphyxia,

very well marked (minimal if

death due to vasovagal and carotid sinus effect.

6.

Ligature mark-Oblique non-continuous placed high up in the neck between the chin and the larynx, the base of groove or furrow being hard, yellow and parachment-like.

Ligature mark - Horizontal or transverse continuous, round the neck, low down in the neck below the thyroid, the base of the groove or furrow being soft and reddish.

7.

Abrasions and ecchymoses round about the edges of the ligature mark, rare.

Abrasions and ecchymoses round about the edges of the ligature mark, common.

8.

Subcutaneous tissues Under the mark - White, hard and glistening.

Subcutaneous tissues under the mark- Ecchymosed.

9.

Injury to the muscles of neck- Rare.

Injury to the muscles of neck- common.

10.

Carotid arteries, internal coats ruptured in

Carotid arteries, internal coats ordinarily ruptured.

11.

Fracture of the larynx and trachea-Very rare and and may be found that too in judicial hanging.

Fracture of the larynx trachea and hyoid bone.

12.

Fracture-dislocation of the the cervical vertebrae - Common in judicial hanging.

Fracture-dislocation of the cervical vertebrae-Rare.

13.

Scratches, abrasions and bruises on the face, neck and other parts of the body- Usually not present.

Scratches, abrasions fingernail marks and bruises on the face, neck and other parts of the body- Usually present.

14.

No evidence of sexual assault.

No evidence of sexual assault.

15.

Emphysematous bullae on surface of the lungs - Not present.

Emphysematous bullae on the surface of the lungs May be Present.

He has further submitted that the examination of PW-2 before the court below is of under process. The applicant has been falsely implicated in this case. He has no criminal history to his credit and  is languishing in jail since 02.9.2018. The trial in the aforesaid case is not likely to be concluded in near future.

Per contra learned A.G.A. has opposed the prayer for bail of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail.

Regarding long incarceration of under trials prisoners in jail due to delay in conclusion of trial, the Hon'ble Apex Court in re: Union of India vs. K.A. Najeeb reported in AIR 2021 Supreme Court 712 has held in Para 16 of the judgment being reproduced herein below as follows :-

"This Court has clarified in numerous judgments that the liberty guaranteed by Part III of the Constitution would cover within its protective ambit not only due procedure and fairness but also access to justice and a speedy trial. In Supreme Court Legal Aid Committee Representing Undertrial Prisoners v. Union of India, it was held that undertrials cannot indefinitely be detained pending trial. Ideally, no person ought to suffer adverse consequences of his acts unless the same is established before a neutral arbiter. However, owing to the practicalities of real life where to secure an effective trial and to ameliorate the risk to society in case a potential criminal is left at large pending trial, Courts are tasked with deciding whether an individual ought to be released pending trial or not. Once it is obvious that a timely trial would not be possible and the accused has suffered incarceration for a significant period of time, Courts would ordinarily be obligated to enlarge them on bail."

Having considered the submissions of the parties noted above, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Satendra Kumar Antil Vs. C.B.I. & Another, passed in S.L.P.(Crl.) No. 5191 of 2021, judgement dated 11.7.2022 and considering 5-6 times overcrowding in jails over and above their capacity by under trials and without expressing any opinion on the merits of the case, let the applicant involved in the aforesaid 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 that :-

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his 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 him in accordance with law under Section 174-A of the Indian Penal Code.

(v) 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.

In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

The court below is directed to conclude the trial against the applicant, as expeditiously as possible, preferably within a period of one year from the date of production of certified copy of this order.

Order Date :- 15.9.2022

Ruchi Agrahari

 

 

 
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