Citation : 2023 Latest Caselaw 1158 ALL
Judgement Date : 11 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 39610 of 2022 Applicant :- Anil Opposite Party :- State of U.P. Counsel for Applicant :- Dinesh Kumar Singh,Gaytri Rajput Counsel for Opposite Party :- G.A.,Manoj Gautam Hon'ble Siddharth,J.
Heard Sri Dinesh Kumar Singh, learned counsel for the applicant, Sri Manoj Gautam, learned counsel for the informant and learned A.G.A. for the State.
There is allegation against the applicant of causing dowry death of wife.
Learned counsel for the applicant submits that deceased committed suicide by way of hanging after about two years of marriage. Prior to her death there was no complaint regarding demand of dowry. The marriage took place between them in Group Marriage under Chief Minister Group Marriage Scheme. There was no demand of dowry in marriage. Apart from ligature mark on the neck of the deceased, there is no other injury found on the person of deceased which may suggest any harassment prior to her death. The applicant is in jail since 07.12.2021.
Learned counsel for the informant has vehemently opposed the prayer for bail and has stated that family members of the applicant were very greedy persons. After community marriage they get the applicant and deceased enter into arranged marriage in the hope of dowry. Hence applicant is not entitled to be enlarged on bail.
Learned AGA has also 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, 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, Anil, involved in Case Crime No.264 of 2021, under Sections 498-A, 304-B I.P.C and Section 3/4 D.P. Act, Police Station Muskara, District- Hamirpur 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, status 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 one year from the date of production of certified copy of this order.
Order Date :- 11.1.2023
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!