Citation : 2023 Latest Caselaw 1153 ALL
Judgement Date : 11 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6440 of 2022 Applicant :- Rohit Tiwari Opposite Party :- State of U.P. Counsel for Applicant :- Pradeep Kumar Rai,Sr. Advocate Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard Sri Kamal Krishna, learned Senior counsel assisted by Sri Pradeep Kumar Rai, learned counsel for the applicant and learned A.G.A for the State.
There is allegation against the applicant and four other named accused regarding causing of murder of one person. It is also mentioned in the FIR that the information about the entire incident is with the gram pradhan, Mukesh Chaudhary. In the statement of the aforesaid gram pradhan, he has stated that two unknown accused have caused the alleged incident. However, in his statement recorded after five months of the incident, he has assigned the role of causing the murder of the deceased to the applicant and co-accused, Shera Kunwar.
Counsel for the applicant submits that the statement of gram pradhan, Mukesh Chaudhary, is not reliable. There is no explanation why after five months of the incident, he named the applicant and the aforesaid co-accused. There is no explanation of delay in the statement of gram pradhan, Mukesh Chaudhary recorded by the investigating officer. He has submitted that this court has already enlarged the co-accused, Shera Kunwar, on bail. The applicant is in jail since 25.09.2021 and has criminal history of 10 cases explained in paragraph 22 of the affidavit in support of the bail application.
On the other hand learned A.G.A has opposed the prayer for bail.
Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 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, Rohit Tiwari, involved in Case Crime No. 10 of 2021, under Sections- 302 and 120-B IPC, Police Station- Sahatwar, District- Ballia, 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 misuses the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicant fails 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, it shall be a ground for cancellation of bail.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Trial court is directed to conclude the trial of the applicant as expeditiously as possible preferably within a period of one year from the date of production of certified copy of this order.
Order Date :- 11.1.2023
Rohit
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!