Citation : 2023 Latest Caselaw 5529 ALL
Judgement Date : 20 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55483 of 2022 Applicant :- Satish Singh Alias Bablu Singh Opposite Party :- State of U.P. Counsel for Applicant :- Sanjay Kumar Yadav,Sr. Advocate Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Supplementary affidavit filed by learned counsel for the applicant is taken on record.
Heard Shri Brijesh Sahai, learned Senior Counsel assisted by Shri Sanjay Kumar Yadav, learned counsel for the applicant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Satish Singh Alias Bablu Singh, with a prayer to release him on bail in Case Crime No. 230 of 2022, under Section 302 IPC Police Station Nagra, District- Ballia, during pendency of trial.
There is allegation against the applicant of causing single gun shot on the left leg of the deceased as a result of which initially applicant was implicated under section 307 I.P.C..After 14 days of the incident deceased died. Implication of the applicant was converted into section 302 I.P.C..From the First Information Report it is clear that applicant accompanied the deceased to his Sasural, where applicant is alleged to have caused gun shot injury to him on leg, which proved fatal.It has come in the statement of the witnesses that after altercation took place between the applicant and deceased, the applicant caused aforesaid injury.The cause of death has been found to be septicemia.The applicant is in jail since 19.8.2022. Applicant has criminal history of nine cases,.
Learned A.G.A. has vehemently opposed the bail prayer of the applicant and submitted that applicant has criminal history of nine cases which included major offences. Applicant has caused gunshot injury to the deceased outside the house.
After hearing the rival contentions this court find that offence will not travel beyond section 304part II I.P.C.The implication under section 302 I.P.C. appears to be doubtful.
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 is directed to report to the police station Sarai Lakhansi District Mau in the first week of every month during period of trial before the trial court.
2. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
3. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
4. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
5. 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;
6. 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.
7. 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.
In case the trial has commenced, the trial court will conclude the same within a period one year as per section 309 Cr.P.C.
Order Date :- 20.2.2023
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!