Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indrajeet Nishad vs State Of U.P.
2023 Latest Caselaw 27763 ALL

Citation : 2023 Latest Caselaw 27763 ALL
Judgement Date : 10 October, 2023

Allahabad High Court
Indrajeet Nishad vs State Of U.P. on 10 October, 2023
Bench: Rajeev Misra




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:196066
 
Court No. - 65
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 37424 of 2023
 

 
Applicant :- Indrajeet Nishad
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Janardan Yadav
 
Counsel for Opposite Party :- G.A.,Dhirendra Kumar Verma,Renu Swarnkar
 
Connected with
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 38413 of 2023
 

 
Applicant :- Usha Devi
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Janardan Yadav
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajeev Misra,J.

1. Heard Mr. Janardan Yadav, the learned counsel for applicants and the learned A.G.A. for State.

2. Perused the record.

3. These applications for bail has been filed by applicants-Indrajeet Nishad and Usha Devi, seeking their enlargement on bail in Case Crime No. 144 of 2023, under Section 306 IPC, Police Station-Tahbarpur, District-Azamgarh during the pendency of trial.

4. Record shows that an FIR dated 21.07.2023 was lodged by first informant-Raj Nishad and was registered as Case Crime No. 144 of 2023, under Section 306 IPC, Police Station-Tahbarpur, District-Azamgarh. In the aforesaid FIR, 2 persons namely (1) Usha Devi and (2) Indrajeet Nishad have been nominated as named accused.

5. The gravamen of the allegations made in the FIR to the effect that Achche Lal committed suicide on account of conduct of the named accused.

6. Learned counsel for applicants submits that though applicants are named/charge sheeted accused inasmuch as, the charge sheet has been submitted against applicants on 22.08.2023 yet the applicants are liable to be enlarged on bail. Applicant-Usha Devi is a lady and is the mother-in-law of the deceased, therefore, by virtue of the provisions contained in proviso to Section 437 Cr.P.C., applicant-Usha Devi is liable to be enlarged on bail. It is then contended that the occurrence giving rise to present criminal proceedings occurred on 15.07.2023. At the time of occurrence, the first informant was at Bombay, therefore, the first informant could not have any personal knowledge with regard to the occurrence giving rise to the present criminal proceedings. According to the learned counsel for applicants, an offence under Section 306 IPC has to be considered on a conjoint reading of the provisions contained in Sections 107 and 306 IPC. However, up to this stage, there is nothing on record to infer abetment, instigation or conspiracy against the applicants. No such material exists on record to conclude that the deceased committed suicide on account of an immediate act of applicants. No instigation can be inferred against the applicants from their conduct also. Moreover, an offence under Section 306 IPC is subject to trial evidence.

7. Applicant-Indrajeet Nishad has criminal history of 3 cases whereas applicant-Usha Devi has got criminal history of one case. However, the cases registered against applicants do not relate to grievous and heinous offence. As such, the rigours of law laid down by the Suprme Court in Neeru Yadav Vs. State of U.P. (2014) 16 SCC 508 are not attracted in the present case. Even otherwise, the three Judges Bench of Supreme Court in Brijmani Devi Vs. Pappu Kumar and Anohter, (2022) 4 SCC 497 has held that the criminal history of an applicant by itself cannot be a ground to deny the bail of an accused. Applicants are in jail since 23.07.2023. As such, they have undergone more than 2 and 1/2 months of incarceration. The police report in terms of Section 173(2) Cr.P.C. has already been submitted. As such, the entire evidence sought to be relied upon by the prosecution against applicants stands crystallized. However, up to this stage, no such circumstance has emerged necessitating the custodial arrest of the applicants during the pendency of trial. On the above premise, he submits that applicants are liable to be enlarged on bail. In case, the applicants are enlarged on bail, they shall not misuse the liberty of bail and shall co-operate with the trial.

8. Per contra, the learned A.G.A. and the learned counsel for first informant have opposed the prayer for bail. However, they could not dislodge the factual and legal submissions urged by the learned counsel for applicants with reference to the record at this stage.

9. Having heard, the learned counsel for applicants, the learned A.G.A. for State, upon perusal of record, evidence, nature and gravity of offence, accusations made, complicity of accused and coupled with the fact that prima-facie, the death of the deceased is a suicidal death, an offence under Section 306 IPC has to be considered on a conjoint reading of Section 306 IPC read with Section 107 IPC, however, there is no such material on the record on the basis of which, it could be inferred that the applicants have abetted, instigated or conspired in the commission of the crime in question, no such material exists so as to infer that the deceased committed suicide on account of an immediate act of applicants, there is nothing to infer instigation against applicants on account of the conduct, the judgment of this Court and Supreme Court in the case of (i). Sarvesh Vs. State of U.P. 2018 ADJ Online 0163, (ii). Kanchan Sharma Vs. State of U.P. and Another 2021 SCC OnLine SC 737, (iii). Mirza Iqbal alias Golu and Another Vs. State of U.P. and Another 2021 SCC OnLine SC 1251, (iv) Mariano Anto Bruno and Another Vs. Inspector of Police 2022 SCC OnLine SC 1387, & (v) Kashibai and Others Vs. State of Karnataka, 2023 SCC OnLine SC 575, though applicants have criminal history but same do not relate to grievous and heinous offence, therefore, the rigours of law laid down by Apex Court in the case of Neeru Yadav (Supra) are not attracted in the present case, the judgment of the Supreme Court in Brijmani Devi (Supra), the period of incarceration undergone, the police report in terms of Section 173(2) Cr.P.C. has already been submitted, therefore, the entire evidence sought to be relied upon by the prosecution against applicants stands crystallized, yet in spite of above, the learned A.G.A. and the learned counsel for first informant could not point out any such circumstance from the record necessitating the custodial arrest of applicants during the pendency of trial, therefore, irrespective of the objections raised by the learned A.G.A. and the learned counsel representing first informant in opposition to the present applications for bail, but without making any comments on the merits of the case, applicants have made out a case for bail.

13. Accordingly, the bail applications are allowed.

14. Let the applicants-Indrajeet Nishad and Usha Devi, be released on bail in the aforesaid case crime number on their furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-

(i) THE APPLICANT SHALL FILE AN UNDERTAKING TO THE EFFECT THAT HE/SHE SHALL NOT SEEK ANY ADJOURNMENT ON THE DATE 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.

(ii) THE APPLICANT SHALL REMAIN PRESENT BEFORE THE TRIAL COURT ON EACH DATE FIXED, EITHER PERSONALLY OR THROUGH HIS/HER COUNSEL. IN CASE OF HIS/HER ABSENCE, WITHOUT SUFFICIENT CAUSE, THE TRIAL COURT MAY PROCEED AGAINST HIM/HER UNDER SECTION 229-A IPC.

(iii) IN CASE, THE APPLICANT MISUSES THE LIBERTY OF BAIL DURING TRIAL AND IN ORDER TO SECURE HIS/HER PRESENCE PROCLAMATION UNDER SECTION 82 CR.P.C., MAY BE ISSUED AND IF APPLICANT FAILS TO APPEAR BEFORE THE COURT ON THE DATE FIXED IN SUCH PROCLAMATION, THEN, THE TRIAL COURT SHALL INITIATE PROCEEDINGS AGAINST HIM/HER, IN ACCORDANCE WITH LAW, UNDER SECTION 174-A IPC.

(iv) THE APPLICANT SHALL REMAIN PRESENT, IN PERSON, BEFORE THE TRIAL COURT ON DATES FIXED FOR (1) OPENING OF THE CASE, (2) FRAMING OF CHARGE AND (3) 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 THE HIM/HER IN ACCORDANCE WITH LAW.

(v) THE TRIAL COURT MAY MAKE ALL POSSIBLE EFFORTS/ENDEAVOUR AND TRY TO CONCLUDE THE TRIAL WITHIN A PERIOD OF ONE YEAR AFTER THE RELEASE OF THE APPLICANT.

15. However, it is made clear that any wilful violation of above conditions by the applicants, shall have serious repercussion on their bail so granted by this Court and the trial court is at liberty to cancel the bail, after recording the reasons for doing so, in the given case of any of the condition mentioned above.

Order Date :- 10.10.2023

Vinay

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter