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

[email protected] Moni vs State Of U.P.
2022 Latest Caselaw 13507 ALL

Citation : 2022 Latest Caselaw 13507 ALL
Judgement Date : 19 September, 2022

Allahabad High Court
[email protected] Moni vs State Of U.P. on 19 September, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 69
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4335 of 2022
 

 
Applicant :- [email protected] Moni
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Nasira Adil
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.

Heard Shri N.I. Jafri, learned Senior Counsel assisted by Ms. Nasira , Shri Dhiraj Kumar Pandey and Shri A.Z.Khan, learned counsels for the applicant and learned A.G.A.

The instant bail application has been filed on behalf of the applicant, [email protected] Moni, with a prayer to release him on bail in Case Crime No. 69 of 2021, under Sections 302,120-B IPC Police Station Behat, District- Saharanpur, during pendency of trial.

There is allegation in the First Information Report that on 4.2.2021 father of the informant, Faiyaz Ahmad, left his house at 7.45 P.M. for Namaj at Masjid but he did not returned..At 10.40 P.M. the informant came to know that he has been done to death by sharp edged weapon.Hence First Information Report was lodged on the same day at 11.30 P.M.

Learned Senior counsel for the applicant has submitted that from the statement of the witness it is transpires that there was dispute regarding election between deceased and the applicant and as a result of which he has caused the murder of the deceased.The allegation of election dispute is unfounded as the seat was reserved for schedule cast candidate, therefore it was not possible for either of the parties to contest the election.After five months an axe was recovered from the joint possession of the applicant and co-accused Vakil. The axe was not bloodstained. The applicant is in jail since 7.8.2021 and has no criminal history.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

4. That the applicant shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;

5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.

6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his 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.

Order Date :- 19.9.2022

Atul kr. 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