Citation : 2023 Latest Caselaw 21202 ALL
Judgement Date : 8 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:159470 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33499 of 2023 Applicant :- Varun Alias Billu Fauji Opposite Party :- State of U.P. Counsel for Applicant :- Ajay Kumar Jagdish,Sr. Advocate Counsel for Opposite Party :- G.A.,Jitendra Prasad Mishra Hon'ble Siddharth,J.
Heard Sri Satish Trivedi, learned Senior Advocate, assisted by Sri Ajay Kumar Jagdish and Sri Pulkit Agarwal, learned counsel for the applicant, Sri Jitendra Prasad Mishra, learned counsel for the informant and learned A.G.A. for the State.
There are allegations in the first information report against seven accused persons of forming unlawful assembly, rioting, attempt to murder, murder and threatening with common object and with common intention.
Learned counsel for the applicant submits that the deceased has suffered two gun shot wounds of entry and corresponding wounds of exit. The dimension of both the entry wounds is 1cm x 1cm on the chest of the deceased. He has submitted in the statement of the witnesses and in the first information report applicant has been assigned role of causing injury by .315 bore licenced pistol. Learned counsel for the applicant submits that it is a case of false implication. Recovery of one gun and one country made pistol has been shown from the pointing out of the applicant. Co-accused, Sumit and Babu, have been assigned the role of causing fire arm injury to the deceased. They have also been assigned country made pistol and same was allegedly used in the alleged offence. However, dimension of the injuries shows that only one weapon was used and two weapons have been recovered from the applicant. Learned counsel for the applicant submits that at this stage applicant appears to have been falsely implicated in this case. He is in jail since 11.08.2022. He had no prior criminal history. Subsequently he has been implicated in three cases, which are connected to the present implication.
Learned counsel for the informant vehemently opposed the bail application. He has submitted that the applicant has been assigned direct role. Other two co-accused assigned the role of causing fire arm injury have not been granted bail as yet. Applicant does not deserves to be enlarged on bail.
Learned AGA has opposed the prayer for bail but could not dispute the above submissions.
Keeping in view the nature of the offence, evidence, complicity of the accused; submissions of the learned counsel for the parties noted above; finding force in the submissions made by the learned counsel for the applicant; keeping view the 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 trial; larger mandate of the Article 21 of the Constitution of India 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, Varun alias Billu Fauji, involved in Case Crime No.303 of 2022, under Sections 147, 148, 149, 302, 307, 452, 504, 506/34 I.P.C, Police Station Sarsawa, District- Saharanpur 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.
(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, the complainant is free to move an application for cancellation of bail before this court.
Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 8.8.2023
SS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!