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

Deepak Kumar Nishad vs State Of U.P.
2023 Latest Caselaw 2820 ALL

Citation : 2023 Latest Caselaw 2820 ALL
Judgement Date : 27 January, 2023

Allahabad High Court
Deepak Kumar Nishad vs State Of U.P. on 27 January, 2023
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

RESERVED ON 23.1.2023
 
							DELIVERED ON 27.1.2023
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 48243 of 2022
 

 
Applicant :- Deepak Kumar Nishad
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Khurshed Alam
 
Counsel for Opposite Party :- G.A.,Ravindra Kumar Yadav
 

 
Hon'ble Siddharth,J.

Heard  Shri Khurshed Alam, learned counsel for the applicant; Shri Ravindra Kumar Yadav, learned counsel for the informant and learned A.G.A.

The instant bail application has been filed on behalf of the applicant, Deepak Kumar Nishad, with a prayer to release him on bail in Case Crime No. 325 of 2022 under Sections 452,323,304 IPC  Police Station Gauribazar, District- Deoria, during pendency of trial.

There are general allegations against all the accused persons of entering in the house of the deceased and causing injuries to her by lathi-danda, legs and fists.

Learned counsel for the applicant submits that it is a case of false implication. There are two injuries on the person of the deceased. One is lacerated wound of 1x 0.5cm near left eye and the second is abrasion 11x 2 cm. on neck.On cutting while glistering was found present. Cause of her death was not ascertained and viscera was preserved. He has submitted that four named and some unknown accused have been implicated in the First Information Report.It is not known who caused the injuries on eye and neck of deceased, which were though not fatal for her life.Implication is under section 304 I.P.C. only. Recovery of one danda has been made on joint pointing out of three accused. The applicant is in jail since 8.8.2022  and has no criminal history.

Learned counsel for the informant has opposed the submission and stated that there is eye witness account of minor child of deceased that the applicant and co-accused entered the house of the deceased and beated her.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

It appears that the deceased was beaten in the night at about 8 P.M. Since only children were there she was not taken for treatment and may have died on account of bleeding from the injury near her eyes or any other reason.The children only informed the mama in the morning ,when the deceased did not responded. The applicant and other accused are collateral of deceased and no clear motive of crime has been assigned to them.

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; 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; 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 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.

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

4. That the applicant shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;

5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.

6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his 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.

The trial court is directed to expedite the trial of the present case and conclude the same expeditiously preferably within a period of one year from the date of production of a certified copy of this order, if there is no legal impediment.

Order Date :- 27.1.2023

Atul kr. sri.

 

 

 
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