Citation : 2023 Latest Caselaw 27492 ALL
Judgement Date : 6 October, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:192512 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 41723 of 2023 Applicant :- Rajesh Chaurasia Opposite Party :- State of U.P. Counsel for Applicant :- Pulak Ganguly,Sunil Kumar Tiwari Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
There is allegation against the applicant of causing dowry death of his wife by way of hanging.
Learned counsel for the applicant submits that the marriage of the deceased with the applicant took place on 06.12.2019. She came to her matrimonial home after bidai on 07.12.2019. She stayed for short period of time at her matrimonial home after bidai. Thereafter she went to meet her father, who was hospitalized at Gorakhpur. She came back to matrimonial home on 21.12.2019 and committed suicide on 25.12.2019.
Learned counsel for the applicant submits that allegation that she was subjected to cruelty on account of further demand of dowry is not borne out from the sequence of events. Victim had never spent sufficient time with the accused and co-accused persons, who are family members of her matrimonial home. She was not able to adjust in matrimonial home. Her father had gone ill soon after her marriage. She was quite perplexed and committed suicide. Applicant is in jail since 28.12.2019. Before the trial court six out of 26 prosecution witnesses have only been examined till date. Trial will take time to conclude.
Learned AGA has opposed the prayer for bail but could not dispute the above submissions.
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 and 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 and 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, Rajesh Chaurasia, involved in Case Crime No.998 of 2019, under Sections 498-A, 304-B I.P.C and 3/4 D. P. Act, Police Station Kotwali, District- Deoria 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.
(i) The applicant shall not tamper with the evidence or threaten the witnesses.
(ii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when 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.
(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.
(v) 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 absence of the applicant is deliberate or without sufficient cause, then it shall be open for the Trial Court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.
Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
The trial court is directed to conclude the trial against the applicant as expeditiously as possible, preferable within a period of one year.
Registrar (compliance) is directed to communicate this order to the trial court concerned within ten days.
Order Date :- 6.10.2023
SS
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!