Citation : 2023 Latest Caselaw 17262 ALL
Judgement Date : 13 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:138661 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28481 of 2023 Applicant :- Saurabh And Another Opposite Party :- State of U.P. Counsel for Applicant :- Anil Kumar Shukla Counsel for Opposite Party :- G.A.,Hari Shankar,Shravana Kumar Yadav Hon'ble Siddharth,J.
Heard Sri Anil Kumar Shukla, learned counsel for the applicant, Sri Shravana Kumar Yadav, learned counsel for the informant and learned A.G.A. for the State.
There is allegation against the applicant of entering into the house of the deceased and committing offences of rioting and threatening with common object.
Learned counsel for the applicant submits that the injured, who is mother of the deceased, has assigned the role of causing injury on the head of the deceased by pressure cooker to co-accused, Nitin @ Nikky and the applicant, Shubham, has been assigned the role of causing injury to the deceased by lathi. He has submitted that the injury caused on head of the deceased, which proved fatal was bluish contusion measuring 7 x 5 cm with swelling present on the left side of head over fronto parietal region. It has been submitted that such injury can only be caused by pressure cooker and not by lathi or danda. There is no role assigned to applicant no.1 and the role of causing injury by lathi has been assigned to applicant no.2, which did not proved fatal for deceased. Applicants are in jail since 13.04.2023
Learned AGA has 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 noted above; finding force in the submissions made by the learned counsel for the applicants; 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 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 applicants, Saurabh and Shubham, involved in Case Crime No.43 of 2023, under Sections 147, 148, 149, 452, 307, 506, 302 I.P.C, Police Station Rampur Maniharan, District- Saharanpur be released on bail on their 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 applicants shall not tamper with the evidence or threaten the witnesses.
(ii) The applicants shall file an undertaking to the effect that they 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 applicants shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of their absence, without sufficient cause, the Trial Court may proceed against them under Section 229-A of the Indian Penal Code.
(iv) In case the applicants misuse the liberty of bail during trial and in order to secure their 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 applicants 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 applicants are 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 them 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 applicants and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 13.7.2023
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!