Citation : 2023 Latest Caselaw 19202 ALL
Judgement Date : 26 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:149536 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 24979 of 2023 Applicant :- Suaib Qureshi Opposite Party :- State of U.P. Counsel for Applicant :- Sadrul Islam Jafri,Ambreen Masroor,Sr. Advocate Counsel for Opposite Party :- G.A.,Satyam Narayan Hon'ble Siddharth,J.
Heard Shri N.I Jafri, learned Senior Counsel assisted by Shri Sadrul Islam Jafri, learned counsel for the applicant; Shri Satyam Narayan, learned counsel for the informant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Suaib Qureshi, with a prayer to release him on bail in Case Crime No. 81 of 2023, under Sections 302,34 IPC and section 3/25/27 Arms Act Police Station Lisari Gate, District- Meerut, during pendency of trial.
There is allegation in the First Information Report against two named co-accused, Rizwan and Furkan and one unknown accused regarding commission of murder of one person. Learned senior counsel for the applicant has submitted that he was not named in the First Information Report.Subsequently on the basis of information given by the informer he has been implicated in this case.In C.C.T.V. footage collected besides the named accused an unknown person was seen, who had concealed his identity by covering his face therefore it cannot be presumed that the applicant was the person who had participated in the alleged incident. The motive of crime has been assigned to co-accused, Rizwan because deceased was having affair with sister of Rizwan. He is resident of the same locality. The applicant is in jail since 14.2.2023 and has no criminal history.
Learned counsel for the informant has vehemently opposed the bail prayer of the applicant and submitted that there is credible evidence against the applicant. The statement of child witness Hamza was recorded in which he stated that he had gone to purchase medicine and he saw that co-accused, Furkan, Rizwan and applicant caused firearm injury to the deceased. Statements of other witnesses have been recorded and they have also implicated the applicant, therefore, applicant is not entitled to be enlarged on bail.
Learned A.G.A. has also opposed the bail prayer of the applicant but could not dispute the aforesaid facts.
After hearing the submissions of learned counsel for the parties, this court finds that there is no credible evidence against the applicant prior to the implication of the applicant by the informer. All the other statements were subsequently recorded by the investigating officer.Recovery of arms from the applicant which is hit by section 27 of the Evidence Act.
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 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.
Order Date :- 26.7.2023
Atul kr. sri.
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!