Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sumere Soni And 4 Others vs State Of U.P. And Another
2022 Latest Caselaw 13105 ALL

Citation : 2022 Latest Caselaw 13105 ALL
Judgement Date : 15 September, 2022

Allahabad High Court
Sumere Soni And 4 Others vs State Of U.P. And Another on 15 September, 2022
Bench: Rahul Chaturvedi



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 67
 

 
Case :- CRIMINAL APPEAL No. - 5136 of 2022
 

 
Appellant :- Sumere Soni And 4 Others
 
Respondent :- State of U.P. and Another
 
Counsel for Appellant :- Amit Kumar Singh
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Rahul Chaturvedi,J.

Heard learned counsel for the appellants as well as learned A.G.A. and perused the record.

This appeal u/s 14A(1) has been preferred assailing the legality and validity of impugned order dated 06.06.2022 passed by learned Exclusive Special Judge (SC/ST Act), Basti in Special Sessions Trial No.495 of 2022, arising out of Crime No.122 of 2022, P.S.-Rudhauli, District Basti, whereby learned Special Judge has taken cognizance of the offence and summoned the appellants under Sections 147, 323, 504, 506 I.P.C. and Section 3(1)(r)(s) and 3(2)(Va) of SC/ST Act.

Submission made by the counsel for the petitioner that in retaliation to the appellant's case, the present criminal prosecution was come into existence through 156(3) Cr.P.C.. It is contended by the counsel that FIR was registered against five named accused persons with the allegation that informant is shop owner where the incident took place. It is alleged that all the named accused persons have jointly assaulted and injured Gautam Chaudhary and Dharmendra Kanaujiya, they have misbehaved and hurled filthy abuses by taking caste name. After investigation, the police has submitted report under Section 173(2) Cr.P.C. and Magistrate has taken the cognizance of the offence. It is contended by the counsel that there is a cross case and the appellant's FIR was registered on 15.11.2021 and the charge sheet was submitted on 09.12.2021 under Section 147, 323, 504, 506, 325 and 308 IPC. In retaliation to it, the aforesaid proceeding was initiated by Dharmatama Prasad, thus thing is ample clear that the appellant is admitting the incident. Now it is purely question of fact that it is retaliation of earlier FIR or it is independent. At this nascent stage, the Court cannot express any opinion either ways.

After arguing the case for quite some time at length and pitted against certain observations made by the Court, learned counsel for the appellants himself has given up to address the Court on merits of the case and prayed, that the purpose of his clients would suffice, if a direction may be given to the courts below to decide their bail application within specific time frame.

Considering the entire facts and circumstances of the case and the arguments advanced, this Court is of the opinion that in the fitness of circumstances, this application stands disposed of with the direction that the court below would extend the benefit of interim bail (if the court concerned deems it fit according to the merit of each case) as contemplated in the law laid down by this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 as well as judgement passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. after the appellants surrender within 30 days before the court and if their bail application is filed, the same shall be adjudicated and decided by the courts below with speaking and reasoned order, strictly in accordance with law, in the light of the judgment given by Hon'ble Apex Court in the case of Hussain and another Vs. Union of India reported in (2017) 5 SCC Page-702, relevant extract of which reads as under :-

"?.......Judicial service as well as legal service are not like any other services. They are missions for serving the society. The mission is not achieved if the litigant who is waiting in the queue does not get his turn for a long time"....... "Decision of cases of under-trials in custody is one of the priority areas. There are obstructions at every level in enforcement of right of speedy trial; vested interests or unscrupulous elements try to delay the proceedings"....... "In spite of all odds, determined efforts are required at every level for success of the mission"..... "The Presiding Officer of a court cannot rest in a state of helplessness. This is the constitutional responsibility of the State to provide necessary infrastructure and of the High Courts to monitor the functioning of subordinate courts to ensure timely disposal of cases."

To satiate speedy disposal of the cases, the courts below are issued following directions in accordance with the observations made in the case of Hussain and another (Supra):

(i)Bail applications be disposed of normally within one week :

(ii) Magisterial trials, where accused are in custody, be normally concluded within six months and sessions trials where accused are in custody be normally concluded within two years.

(iii).......................................................................................................;

(iv)......................................................................................................."

The above timelines may be the touchstone for assessment of judicial performance in annual confidential reports.

For the period of 30 days from today, no coercive action shall be taken against the appellants in the aforementioned case.

It is made clear that no time extension application would be entertained for extending the period of 30 days.

The ratio mentioned above is the last word for every judicial officers for abiding with the directions of the Hon'ble Apex Court. In the aforesaid scenario, it would be pertinent to refer the case of Brahm Singh and others Vs. State of U.P. and others decided on 08.07.2016 in Criminal Misc. Writ Petition No.15609 of 2016 whereby co-ordinate Bench of this Court, while taking into account the concerns of most of the counsels with regard to the long pending bail applications at lower courts' stage has expressed their anguish and concern.

In the aforesaid backdrop, learned Sessions Judge/the concerned Trial Judge is directed to ensure that the guidelines given in the case of Hussain and another (supra) as well as in Brahm Singh and others (Supra) has to be carried out in its letter and spirit, failing which an adverse inference would be drawn against the erring officers and this Court would be compelled to take appropriate action against them, if found that there is laxity in adhering the above directions.

In the event, the bail application is not decided within seven days as contemplated above, the learned Judge will have to spell out the justifiable reasons and record the same on the order sheet of such cases.

With the aforesaid observations, the present appeal stands disposed off.

Order Date :- 15.9.2022

Abhishek Sri.

 

 

 
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