Citation : 2023 Latest Caselaw 16830 ALL
Judgement Date : 26 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:118496 Court No. - 79 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29330 of 2020 Applicant :- Anil Opposite Party :- State of U.P. Counsel for Applicant :- Kailash Choudhary,Vinod Kumar Patel Counsel for Opposite Party :- G.A. Hon'ble Mayank Kumar Jain,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
This bail application has been filed on behalf of applicant in Case Crime No. 206 of 2015, under Sections 326-A, 302, 323 I.P.C., Police Station Sikriganj, District Gorakhpur 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 Nirmawati. Marriage of the applicant was solemnized with the deceased Nirmawati 11 years back of the incident and she died on 03.10.2015 due to burn injury sustained by her. No specific role has been assigned to the applicant. It is further submitted that statements of PW1/informant Vishwanath (father of the deceased), PW2 Ramniwas (brother of the deceased) and PW3 Satya Prakash have been recorded during trial, they did not corroborate the prosecution story and turned hostile. It is further submitted that co-accused Balikaran, Sangeeta Devi and Smt. Indrawati have already been granted bail by the co-ordinate bench of this Court vide orders dated 25.11.2019, 27.04.2018 and 01.11.2019 passed in Criminal Misc. Bail Application Nos. 50254 of 2019, 2063 of 2016 and 22080 of 2019 respectively. It is further submitted that applicant is languishing in jail since 18.12.2015 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 three fact witnesses including the informant examined before the trial court and did not support the prosecution story, 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 Anil 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 :- 26.5.2023/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!