Citation : 2023 Latest Caselaw 8415 ALL
Judgement Date : 22 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 67 Case :- APPLICATION U/S 482 No. - 9410 of 2023 Applicant :- Tanveer Opposite Party :- State of U.P. and Another Counsel for Applicant :- Mohd. Ashraf Abbasi Counsel for Opposite Party :- G.A. Hon'ble Rahul Chaturvedi,J.
Heard learned counsel for the applicant as well as learned A.G.A. and perused the record.
By means of the present 482 Cr.P.C. application, the prayer sought by the applicant is to quash the entire criminal proceeding as well as impugned bailable warrant dated 19.02.2022 passed by Additional Sessions Judge/F.T.C.-2, Azamgarh, in Sessions Trial No.24A of 2003 under sections 147, 148, 149, 307, 336, 506 IPC, police station-Jiyanpur, District-Azamgarh.
Contention raised by learned counsel for the applicant is that the applicant is the named accused person in case crime no.334 of 1998 under sections 147, 148, 149, 307, 336, 506 IPC and was bailed out on the same date. Taking his bail as acquittal, the applicant fled away to Saudi Arabia, France and Spain and remain absented for 20 good years and consequently, his trial was separated and numbed as S.T. No.24A of 2003. After lapse of 20 years, he came back to India and wants to surrender himself.
Considering the entire facts and circumstances of the case and the arguments advanced, this 482 Cr.P.C. application stands disposed of with the direction that the court below would extend the benefit of interim bail (if the court concerned deems it fit according to the merit of each case) as contemplated in the law laid down by this Court in the case of Amrawati and another Vs. State of U.P. reported in 2004 (57) ALR 290 as well as judgement passed by Hon'ble Apex Court reported in 2009 (3) ADJ 322 (SC) Lal Kamlendra Pratap Singh Vs. State of U.P. after the applicant surrenders within 10 days before the majesty of the court and shall surrender his passport and if his bail application is filed, he shall be released on bail with heavy sureties along with his personal undertaking that he would actively participate in early conclusion of the trial in the light of the judgment given by Hon'ble Apex Court in the case of Hussain and another Vs. Union of India reported in (2017) 5 SCC Page-702, relevant extract of which reads as under :-
"?.......Judicial service as well as legal service are not like any other services. They are missions for serving the society. The mission is not achieved if the litigant who is waiting in the queue does not get his turn for a long time"....... "Decision of cases of under-trials in custody is one of the priority areas. There are obstructions at every level in enforcement of right of speedy trial; vested interests or unscrupulous elements try to delay the proceedings"....... "In spite of all odds, determined efforts are required at every level for success of the mission"..... "The Presiding Officer of a court cannot rest in a state of helplessness. This is the constitutional responsibility of the State to provide necessary infrastructure and of the High Courts to monitor the functioning of subordinate courts to ensure timely disposal of cases."
To satiate speedy disposal of the cases, the courts below are issued following directions in accordance with the observations made in the case of Hussain and another (Supra):
(i)Bail applications be disposed of normally within one week :
(ii) Magisterial trials, where accused are in custody, be normally concluded within six months and sessions trials where accused are in custody be normally concluded within two years.
(iii).......................................................................................................;
(iv)......................................................................................................."
The above timelines may be the touchstone for assessment of judicial performance in annual confidential reports.
For the period of 10 days from today, no coercive action shall be taken against the applicant in the aforementioned case.
It is made clear that no time extension application would be entertained for extending the period of 10 days.
The ratio mentioned above is the last word for every judicial officers for abiding with the directions of the Hon'ble Apex Court. In the aforesaid scenario, it would be pertinent to refer the case of Brahm Singh and others Vs. State of U.P. and others decided on 08.07.2016 in Criminal Misc. Writ Petition No.15609 of 2016 whereby co-ordinate Bench of this Court, while taking into account the concerns of most of the counsels with regard to the long pending bail applications at lower courts' stage has expressed their anguish and concern.
In the aforesaid backdrop, learned Sessions Judge/the concerned Trial Judge is directed to ensure that the guidelines given in the case of Hussain and another (supra) as well as in Brahm Singh and others(Supra) has to be carried out in its letter and spirit, failing which an adverse inference would be drawn against the erring officers and this Court would be compelled to take appropriate action against them, if found that there is laxity in adhering the above directions.
In the event, the bail application is not decided within seven days as contemplated above, the learned Judge will have to spell out the justifiable reasons and record the same on the order sheet of such cases.
Learned trial court may make necessary endeavour to gear up the matter and conclude the same within a period of two years(maximum) from today.
With the aforesaid observations, the present 482 Cr.P.C. application stands disposed of.
Order Date :- 22.3.2023
Sumit S
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!