Citation : 2024 Latest Caselaw 15051 ALL
Judgement Date : 1 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:77803 Court No. - 89 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 53058 of 2023 Applicant :- Prashant Opposite Party :- State of U.P. Counsel for Applicant :- Ritesh Singh,Suresh Singh Counsel for Opposite Party :- G.A. Hon'ble Mayank Kumar Jain,J.
1. Heard learned counsel for the applicant as well as learned A.G.A. for the State and perused the record.
2. The present second bail application has been filed on behalf of applicant in Case Crime No. 679 of 2019, under Sections 498A, 304B, 323 IPC and 3/4 D.P. Act, Police Station Kant, District Shahjahanpur with the prayer to enlarge the applicant on bail. The first bail application of the applicant was rejected by this Court vide order dated 14.3.2023 passed in Criminal Misc. Bail Application No. 1098 of 2021.
3. It is submitted by learned counsel for the applicant that applicant is innocent and he has been falsely implicated in the present case. It is further submitted that dying declaration of the deceased Sunita prior to her death was recorded by Tehsildar in which she stated that while she was cooking food her cloth caught fire and as a result of which she sustained burn injury. She did not attributed any role to the present applicant. It is also submitted that on 24.3.2020, two witnesses of fact has been recorded. It is further submitted that applicant has no criminal history and he is languishing in jail since 24.01.2020 and that in case he is released on bail, he will not misuse the liberty of bail and will cooperate in trial.
4. Per contra, the learned Additional Government Advocate has opposed the prayer for grant of bail as applicant is husband of the deceased but he could not dispute the aforesaid aspects of the matter as argued by learned counsel for the applicant.
5. 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."
6. Considering theperiod of detention, submission of learned counsel for the applicant that no specific role has been attributed by the deceased to the applicant, nature of evidence and all attending facts and circumstances of the case, 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.
7. Let the applicant Prashant in the aforesaid crime be released on bail on furnishing a personal bond and TWO HEAVY AND LOCAL 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.
8. 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 :- 1.5.2024/SY
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!