Citation : 2023 Latest Caselaw 892 ALL
Judgement Date : 10 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55008 of 2021 Applicant :- Mahendra Singh Opposite Party :- State of U.P. Counsel for Applicant :- Amit Kumar Srivastava,Vikram Singh Shrivastava Counsel for Opposite Party :- G.A.,Bhagwan Das Hon'ble Siddharth,J.
Heard learned counsel for the applicant as well as the learned AGA for the State and perused the material placed on record.
The instant bail application has been filed on behalf of the applicant, Mahendra Singh, with a prayer to release him on bail in Case Crime No. 590 of 2017, under Sections 302, 376D IPC, Police Station- Mahrauni, District- Lalitpur, during pendency of trial.
There is allegation in the F.I.R., regarding the commission of offence of murder and gang-rape against the applicant.
Learned counsel for the applicant has submitted that the F.I.R., has been lodged on incorrect facts. On 13.04.2017, information was given by the informant to the police that his wife has committed suicide by way of hanging. Inquest on the dead body was conducted on the same date and in post mortem report of the next day, dated 14.04.2017, only a ligature mark was found on her neck suggesting death of the deceased on account of asphyxia as a result of ante-mortem hanging. In the statements recorded by the Investigating Officer of Sarnam Singh and minor daughter of the deceased, a different story came forward and therefore, the police submitted a final report on 30.07.2017.
Subsequently, investigation was transferred to C.B.C.I.D. and the statement of the minor daughter of the deceased was again recorded on 04.07.2018, wherein she stated that on the date of incident, she had gone with her mother to bring bhoosa from the the place near the field of Mahendra Singh, the applicant, who was present there along with Inder Singh and Dal Singh. Mahendra Singh gave her Rs. 10/- and asked her to go to shop and buy something to eat and from there, she returned to their house. She does not knows where her mother went after she left the place of incident.
In the D.N.A. profiling, the semen of the applicant tallied with the blood sample of the vaginal swab of the deceased.
The counsel for the applicant has submitted that the applicant and the deceased had consenting relationship and it appears that they were seen by someone in compromising position and therefore, she committed suicide by way of hanging. Matching their D.N.A. profile is the result of their consenting relationship. There was no sign of forceful intercourse found in the post mortem report of the deceased. The deceased committed suicide and therefore, initially, the final report was submitted by the police. There is no eye witness of the incident. It is case of false implication of the applicant and he has been been falsely implicated in this case. He has no criminal history to his credit and is languishing in jail since 03.02.2021. The trial in the aforesaid case is not likely to be concluded in near future.
Per contra, learned A.G.A. has submitted that there is oral as well as documentary evidence against the applicant and hence, he has not entitled to be enlarged on bail and has vehemently opposed the prayer for bail of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail.
After hearing the rival contentions, this Court finds that the contention of the counsel for the applicant appears to be probable and not impossible.
Regarding long incarceration of under trials prisoners in jail due to delay in conclusion of trial, the Hon'ble Apex Court in re: Union of India vs. K.A. Najeeb reported in AIR 2021 Supreme Court 712 has held in Para 16 of the judgment being reproduced herein below as follows :-
"This Court has clarified in numerous judgments that the liberty guaranteed by Part III of the Constitution would cover within its protective ambit not only due procedure and fairness but also access to justice and a speedy trial. In Supreme Court Legal Aid Committee Representing Undertrial Prisoners v. Union of India, it was held that undertrials cannot indefinitely be detained pending trial. Ideally, no person ought to suffer adverse consequences of his acts unless the same is established before a neutral arbiter. However, owing to the practicalities of real life where to secure an effective trial and to ameliorate the risk to society in case a potential criminal is left at large pending trial, Courts are tasked with deciding whether an individual ought to be released pending trial or not. Once it is obvious that a timely trial would not be possible and the accused has suffered incarceration for a significant period of time, Courts would ordinarily be obligated to enlarge them on bail."
Having considered the submissions of the parties noted above, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Satendra Kumar Antil Vs. C.B.I. & Another, passed in S.L.P.(Crl.) No. 5191 of 2021, judgement dated 11.7.2022 and considering 5-6 times overcrowding in jails over and above their capacity by under trials and without expressing any opinion on the merits of the case, let the applicant involved in the aforesaid crime 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 with the following conditions that :-
(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, 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.
The court below is directed to conclude the trial against 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 :- 10.1.2023
Abhishek
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!