Citation : 2023 Latest Caselaw 8806 ALL
Judgement Date : 24 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 85 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13235 of 2023 Applicant :- Devraj Saini Opposite Party :- State of U.P. Counsel for Applicant :- Ashwani Kumar Sachan,Saurabh Sachan Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Devraj Saini, with a prayer to release him on bail in Case Crime No. 204 of 2022, under Sections 307 IPC Police Station Civil Lines, District- Moradabad, during pendency of trial.
There is allegation against the applicant of making attempt on life of the daughter of the informant. Learned counsel for the applicant has submitted that daughter of the informant was treated in private hospital and number of stab injuries were found on her body. The doctor stated that victim was brought in a very serious condition on 21.3.2022 in the private hospital.She had suffered several injuries and also suffered loss of blood.However she was discharged on 22.3.2022.It has been argued that if the injuries suffered by the injured were so serious why she was discharged on the next day by the doctor has not been explained.It is further submitted that victim had affair with applicant and her father has falsely implicated him.She was not examined at any public hospital. The informant admitted that he had lodged the First Information Report on the basis of hearsay. The applicant is in jail since 21.3.2022.He had no prior criminal history.
Learned A.G.A. has subsequently informed that applicant has been implicated in two cases.
Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.
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.Applicant will report his presence before the police station Majhola District Moradabad in the first week of every second month after he is released on bail and till the conclusion of trial.
2. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
3. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
4. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
5. 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;
6. 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.
7. 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 conclude the trial within one year from the date of production of certified copy of this order before him.
Registrar (Compliance) of this Court is directed to communicate this order to the trial court for compliance.
Order Date :- 24.3.2023
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!