Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madan vs State Of U.P.
2023 Latest Caselaw 1936 ALL

Citation : 2023 Latest Caselaw 1936 ALL
Judgement Date : 18 January, 2023

Allahabad High Court
Madan vs State Of U.P. on 18 January, 2023
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11987 of 2022
 

 
Applicant :- Madan
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Kaustubh Srivastava,Kandarp Srivastava,Vinay Kumar Singh Chandel
 
Counsel for Opposite Party :- G.A.,Satya Prakash Singh,Satyendra Narayan Singh
 

 
Hon'ble Siddharth,J.

List has been revised.

Heard learned counsel for the applicant and learned A.G.A for the State.

Case has been listed peremptorily but counsel for the informant, Sri Satya Prakash Singh, has filed illness slip. Since the case is listed peremptorily the illness slip of counsel for the informant is ignored.

Rejoinder affidavit filed today is taken on record.

There is allegation in the FIR that the nephew of the informant was going on motorcycle when he was fired indiscriminately by 7 named and 4 unnamed accused persons who were armed with weapons.

Counsel for the applicant submits that at the time of the incident, Madan, son of Bheem, the present applicant was in jail and therefore the first informant introduced named of Madan @ Bacchi, son of Om Prakash in place of present applicant. Co-accused, Madan @ Bacchi and Gaurav @ Laddu, were arrested in police party firing on 12.09.2021 and they were made to confess their complicity in this case. Recovery of two country made pistols were made on their pointing out. The applicant has no motive to commit the offence and was in jail at the time of incident and he has been assigned the role under Section 120-B IPC without any credible evidence of hatching conspiracy. The offence alleged is not made out against the applicant. The applicant is in jail since 13.09.2021 and has no criminal history to his credit.

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 noted above, finding force in the submissions made by the learned counsel for the applicant, 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, Madan, involved in Case Crime No. 620 of 2021, under Sections- 302 and 120-B IPC, Police Station- Tronica City, District- Ghaziabad, 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 :- 18.1.2023

Rohit

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter