Citation : 2023 Latest Caselaw 15675 ALL
Judgement Date : 18 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:109262 Court No. - 79 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10820 of 2021 Applicant :- Chetan Opposite Party :- State of U.P. Counsel for Applicant :- Rajiv Sisodia,Dhirendra Kumar Srivastava,Pushpraj Yadav Counsel for Opposite Party :- G.A.,Vikrant Rana Hon'ble Mayank Kumar Jain,J.
Supplementary affidavit filed on behalf of applicant is taken on record.
No one appears for the informant.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
The present bail application has been filed on behalf of applicant in Case Crime No. 145 of 2020, under Sections 498A, 304-B, 316 of IPC and 3/4 of D. P. Act, Police Station Massoorie, District Ghaziabad with the prayer to enlarge the applicant on bail.
It has been argued by learned counsel for the applicant that applicant is innocent and he has been falsely implicated in the present case being husband of the deceased Varsha. The marriage of Varsha (deceased) was solemnized with the applicant on 22.06.2019 and she died on 29.02.2020/01.03.2020. It is further submitted that deceased was not satisfied with the living standard of her husband, she always used to pressurize her husband to live separately in the city by taking a room on rent. It is further submitted that statements of PW1/first informant Rohtash Prajapati (father of the deceased), PW2 Rameshwar (mother of the deceased), PW3 Kamal Singh and PW4 Anuj (brothers of the deceased) were recorded during the course of trial and they did not corroborate the prosecution version. It is further submitted that applicant is languishing in jail since 02.03.2020 having no criminal history and that in case he is released on bail, he will not misuse the liberty of bail and will cooperate in trial.
Per contra, the learned Additional Government Advocate has opposed the prayer for grant of bail but he could not dispute the aforesaid aspect of the matter.
In Union of India Vs. K.A. Najeeb (2021) 3 SCC 713, the Hon'ble Apex Court has observed that:-
"15. 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 v. Union of India SCC para-15 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, the 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."
Considering the entire facts and circumstances of the case, submissions of learned counsel for the parties, nature of evidence, all attending facts and circumstances of the case and the fact that all the witnesses of fact including the informant did not support the story of prosecution during trial and turned hostile, without expressing any opinion on 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 Chetan in the aforesaid crime be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of court concerned subject to the following conditions:
(1). The applicant will not tamper with the prosecution evidence during the trial.
(2). The applicant will not influence any witness.
(3). The applicant will appear before the trial Court on the date fixed, unless personal presence is exempted.
(4). 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 to any police officer or tamper with the evidence.
In case of breach of any of the above condition, the prosecution shall be at liberty to move an application before this Court seeking cancellation of the bail.
Order Date :- 18.5.2023/AKT
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!