Citation : 2023 Latest Caselaw 33841 ALL
Judgement Date : 5 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:230439 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 43358 of 2023 Applicant :- Sher Singh Opposite Party :- State of U.P. Counsel for Applicant :- Sharad Kumar Srivastava,Imran Mabood Khan Counsel for Opposite Party :- G.A.,Amarjeet Choudhary,Rajesh Yadav Hon'ble Siddharth,J.
List revised. No one appears on behalf of the informant.
Heard Shri I.M. Khan, learned counsel for the applicant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Sher Singh, with a prayer to release him on bail in Case Crime No. 181 of 2023, under Sections 323,504,506,304 IPC Police Station Hussainganj, District- Fatehpur, during pendency of trial.
There are allegations against the applicant and two co-accused, Himanshu and Gita Devi of committing offences of culpable homicide not amounting to murder, criminal intimidation and beating.Learned counsel for the applicant has submitted that it is a case of false implication.Following injuries were caused to the deceased:-
1.Swelling with deformity of 7 Cm x 5 Cm on left elbow joint, on desection pus present & humerus, radio ulna bone fractured.
2.A stitched wound of 3 cm with four stitches on lower part of left knee joint.
3. A stitched wound of 11 cm with 14 stitches present on front of mid part of left leg. On desection both bone leg fracture & steel road present in tibia.
4.Swelling of 8 cmx8cm on right leg 5 cm below right knee joint. On desection both bone leg fractured, pur present.
None of the injuries proved fatal for life. Deceased died due to septicemia after one month of the alleged incident.He had no intention to cause murder of the deceased. Co-accused, Himanshu Yadav @ Puneet Yadav has already been enlarged on bail by order of date in Criminal Misc. Bail Application No. 50978 of 2023. The applicant is in jail since 28.7.2023. He has criminal history of six cases which has been explained in paragraphs- 23 to 28 in the affidavit filed in support of the bail application.
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 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; considering the dictum of Apex Court in the 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; 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 :- 5.12.2023
Atul kr. sri.
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!