Citation : 2023 Latest Caselaw 4663 ALL
Judgement Date : 13 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved on 06. 02.2023 Delivered on 13.02.2023 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2926 of 2022 Applicant :- Rajpratap @ Sonu Opposite Party :- State of U.P. Counsel for Applicant :- Chandra Dutt,Prabhat Kumar Pandey,Sudhanshu Kumar Gour Hari Counsel for Opposite Party :- G.A.,Birendra Kaushik Hon'ble Siddharth,J.
Heard Sri Prabhat Kumar Pandey, learned counsel for the applicant and learned A.G.A. for the State.
This is second bail application of the applicant. First bail application was rejected by coordinate bench of this court on 30.09.2020. The trial court was directed to conclude the trial as per section 309 Cr.P.C. within one year.
There is allegation in the first information report that on 27.09.2019 at about 4.30 p.m. the informant and his father, Budhpal Singh, were going on two separate bicycles to their village. His father was ahead of him. When he reached Haman Madhi applicant and three co-accused named in the first information report after abusing his father caused injuries to him by iron rod. When he fell down they caused injuries to him by iron pipe, hockey and sariya. When the informant tried to save his father they threatened him by causing his death by firing. When the informant raised alarm the people grazing cattle came. Dhirendra and Narendra reached the scene of incident. Thereafter accused persons ran away. He took his father to the police station and then to the hospital where he died.
Learned counsel for the applicant has submitted that the trial has not been concluded till date when the applicant is in jail since 04.10.2019. The formal witnesses are not appearing before the trial court despite issuance of bailable warrants. The witnesses of fact have been examined. The applicant has been implicated generally without any specific role.
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, Rajpratap @ Sonu, involved in S.T. No.478 of 2019 arising out of Case Crime No.189 of 2019, under Sections 302, 504, 506, 34 I.P.C, Police Station Sidhpura, District- Kasganj 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.
The trial court is directed to conclude the trial against the applicant as expeditiously as possible, preferable within a period of six months from the date of production of certified copy of this order.
Order Date :- 13.2.2023
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!