Citation : 2023 Latest Caselaw 5555 ALL
Judgement Date : 20 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4133 of 2023 Applicant :- Pradeep Opposite Party :- State of U.P. Counsel for Applicant :- Tej Om Prakash Gupta Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
There is allegation against the applicant and co-accused, Manoj, that they are nephew of the deceased, who was unmarried and they wanted the deceased to give his property to them but he was not willing hence they have murdered him.
Learned counsel for the applicant submits that the applicant and the co-accused are brothers and have been falsely implicated by the tenant of the deceased. He has further submitted that the incident took place on 04.12.2021 at about 4.00 a.m. The inquest proceedings were started at 8.30 a.m. and concluded at 9.30 a.m. Thereafter the post mortem of body of deceased was conducted from 2.30 p.m. to 3.05 p.m. and the first information report was lodged on 04.12.2021 after due deliberation by the tenant of the deceased uncle of the applicant, who was occupying the tenanted premises and was not willing to vacate the same. He has further submitted that in case informant was eye witness of the incident he could have lodged first information report at 4.00 a.m., and why the first information report was not lodged prior to the inquest proceedings and post mortem of body of deceased has not been explained. He has further submitted that the investigating officer has only recorded the statement of the tenant and his acquaintance who have made false allegations against the applicant. Applicant and the co-accused are real nephews of the deceased. They were legally entitled to inherit the property of deceased. There was no reason for them to cause the murder of the deceased. Applicant is in jail since 27.07.2022.
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, Pradeep, involved in Case Crime No.1117 of 2021, under Sections 302, 506 I.P.C, Police Station Baradari, District- Bareilly 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 :- 20.2.2023
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!