Citation : 2023 Latest Caselaw 2388 ALL
Judgement Date : 23 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 51837 of 2022 Applicant :- Roshan Lal Opposite Party :- State of U.P. Counsel for Applicant :- Rahul Saxena Counsel for Opposite Party :- G.A.,Jitendra Kumar Yadav Hon'ble Siddharth,J.
Heard learned counsel for the applicant, Sri Navneet Kumar Mishra, Advocate, holding brief of Sri Jitendra Kumar Yadav, learned counsel for the informant and learned A.G.A. for the State.
There is allegation in the first information report against five named accused that they have thrown acid on the deceased and her husband. The first information report was lodged by the brother-in-law of the deceased.
Learned counsel for the applicant submits that the applicant was not named in the first information report. Subsequently he along with his son Rajesh have been implicated on the basis of statements of the injured and the other witnesses, whose statements were recorded by the investigating officer. He has submitted due to prior enmity of son the applicant with the injured, since injured has lodged the first information report under Section 354, 323 I.P.C earlier, he has been falsely implicated in this case long with his son. There is only role of exhortation assigned to the applicant and allegations throwing of acid have been assigned to five named accused in the first information report. Bail application of one of the named accused, Ram Krishna has been rejected in Crl. Misc. bail application no.57687 of 2022 vide order dated19.12.2022. Applicant is in jail since 10.05.2022 and has no criminal history.
Sri Navneet Kumar Mishra, learned counsel for the informant and learned AGA have vehemently opposed the prayer for bail and have submitted that the allegations against the applicant are serious and he does not deserves to be enlarged on bail. One of the co-accused has already been denied bail by this court.
Keeping in view the nature of the offence, evidence, complicity of the accused; finding of co-accused, Ram Krishna, different from applicant, 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 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, Roshan Lal, involved in Case Crime No.176 of 2022, under Sections 147, 458, 326A, 302 I.P.C, Police Station Gajraula, District- Pilibhit 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 :- 23.1.2023
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!