Citation : 2023 Latest Caselaw 4355 ALL
Judgement Date : 10 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 57440 of 2022 Applicant :- Dinesh @ Dhunmun And Another Opposite Party :- State of U.P. Counsel for Applicant :- Dhirendra Kumar Srivastava Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicants and learned A.G.A.
The instant bail application has been filed on behalf of the applicants, Dinesh @ Dhunmun, and Harish Chandra @ Bittan with a prayer to release them on bail in Case Crime No. 54 of 2022, under Sections 302,201/34 IPC Police Station Chakiya, District- Chandauli, during pendency of trial.
The First Information Report was lodged regarding murder of one Ajay, who had affair with daughter of co-accused, Beni.Initially in the First Information Report Beni and his wife, Kanchan Devi and unnamed accused were implicated. Learned counsel for the applicant has submitted that applicant has been implicated by way of confessional statement of co-accused Beni in this case. He has assigned the role to the applicant that he was instrumental in getting the dead body of the deceased disappear.The statement of the co-accused, Beni, was recorded thereafter statement of the daughter of the co-accused, Beni, has been recorded only to corroborate the evidence that daughter of the co-accused had affair with deceased. It is a case of circumstantial evidence. The name of the applicants surfaced in the confessional statement of co-accused, Beni.Co-accused, Kanchan Devi, has been enlarged on bail by this court vide order dated 20.12.2022 in Criminal Misc. Bail Application No.49496 of 2022. The applicants are in jail since 23.3.2022 and have no criminal history.
Learned A.G.A. has opposed the bail prayer of the applicants 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 applicants be released on bail on their 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 applicants shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicants shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicants shall not indulge in any criminal activity or commission of any crime after being released on bail.
4. That the applicants 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 applicants 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 applicants 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 :- 10.2.2023
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!