Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gajendra Yadav @ Girish vs State Of U.P.
2023 Latest Caselaw 10399 ALL

Citation : 2023 Latest Caselaw 10399 ALL
Judgement Date : 10 April, 2023

Allahabad High Court
Gajendra Yadav @ Girish vs State Of U.P. on 10 April, 2023
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

							Reserved on 3.4.2023
 
							Delivered on 10.4.2023
 

 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13653 of 2022
 

 
Applicant :- Gajendra Yadav @ Girish
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Anand Kumar Srivastava,Daya Shanker Pandey,Naveen Kumar Yadav
 
Counsel for Opposite Party :- G.A.,Kamal Singh Yadav,Rakesh Pati Tiwari
 

 
Hon'ble Siddharth,J.

Heard Sri Daya Shanker Pandey, learned counsel for the applicant; Sri Kamal Singh Yadav and Sri Rakesh Pati Tiwari, learned counsels for the informant; learned AGA for the State and perused the material placed on record.

The instant bail application has been filed on behalf of the applicant, Gajendra Yadav @ Girish, with a prayer to release him on bail in Case Crime No.845 of 2017, Session Trial No.837 of 2017, under Sections 147, 148, 149, 302, 307, 34, 120-B, 506 IPC and 7 Criminal Law Amendment Act, Police Station Kavi Nagar, District- Ghaziabad, during pendency of trial.

This is third bail application of the applicant. The first and second bail applications of the applicant were rejected by this Court on 15.11.2019 & 6.9.2021 respectively.

While rejecting the first bail application, the trial court was directed to conclude the trial within one year from the date of production of certified copy of this order. While rejecting the second bail application of the applicant also the trial court was expected to conclude the trial at the earliest.

Learned counsel for the applicant has submitted that co-accused, Amit Yadav, Phool Kunwar and Nikki, have already been enlarged on bail by other co-ordinate Benches of this Court. The injured witness, Bhajan Yadav, PW-4, has been examined before the trial court and has not stated clearly who fired upon the deceased. He also denied his statement under Section 161 Cr.P.C. recorded by the police. He has submitted that before the trial court, statement of PW-8 has been recorded on 30.1.2023. Thereafter an application under Section 319 Cr.P.C. has been filed by the prosecution, which has been rejected and again on 8.2.2023 an application under Section 311 Cr.P.C. has been filed, which has been allowed and the doctor who treated the injured, PW-4, Bhajan, has been summoned, since he was not made witness earlier. The applicant is in jail since 22.6.2017. The trial in the aforesaid case is not likely to be concluded in near future.

Learned A.G.A. and learned counsel for the informant have vehemently opposed the prayer for bail of the applicant. Learned counsel for the informant has submitted that the allegations against the applicant are very serious. The trial is on the verge of conclusion and hence the applicant does not deserves to be enlarged on bail.

After hearing rival contentions, this Court finds that there are 27 prosecution witnesses and keeping in view the pace of trial, there is remote possibility of early conclusion of trial. Keeping in view the long incarceration of the applicant in jail, the applicant deserves to enlarged on 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, finding force in the submissions made by the learned counsel for the applicant; keeping in view uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; applicant being under-trial having fundamental right to speedy;  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 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.

The Registrar (Compliance) of this Court is directed to communicate this order to the court concerned forthwith. 

Order Date :- 10.4.2023

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter