Citation : 2025 Latest Caselaw 8479 ALL
Judgement Date : 2 April, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2025:AHC-LKO:18183 Court No. - 13 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2689 of 2025 Applicant :- Lallu Kori And Another Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Of Homeb Lko Counsel for Applicant :- Ajai Kumar Shukla,Nisha Devi Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. Heard learned counsel for applicants, learned Additional Government Advocate appearing on behalf of State and perused the record.
2. At the very outset, learned counsel for applicants submits that he is withdrawing his bail application with regard to applicant No.2 Vijay Kori with liberty to file afresh separately.
3. In view of such submission, the present bail application is dismissed as withdrawn with regard to applicant No.2, Vijay Kori granting liberty to file afresh separately.
4. This first bail application has been filed with regard to Case Crime No. 308 of 2021 under Sections 147, 148, 323, 504, 506, 352, 308 IPC, Police Station Sangipur, District Pratapgarh.
5. As per contents of FIR, the incident is said to have taken place on 28th November, 2021 at about 3.00 P.M. when the applicant alongwith co-accused is said to have entered into an altercation with the son of informant and inflicted serious injuries upon him.
6. It has been submitted by learned counsel for applicant that he has been falsely implicated in the charges levelled against him. Learned counsel has adverted to the contents of F.I.R. as well as statement of injured to submit that only general role has been indicated against all the persons nominated in the F.I.R. without specific role being assigned to the applicant whereas as per the injury report, there are two lacerated wounds on the head of the injured. It is submitted that applicant is 76 years old and is under incarceration since 12th March 2025 without any previous criminal history.
7. Learned A.G.A. has opposed bail application with submission that contents of F.I.R. clearly indicate the establishment of the incident as well as role of applicant in inflicting injuries upon the son of informant. It is however admitted that the applicant does not have any previous criminal history.
8. Upon consideration of submissions advanced by learned counsel for parties and upon perusal of material on record, prima facie subject to evidence led in trial, it appears that general role of inflicting injuries upon the victim have been assigned to all the co-accused including the applicant. The injury report however indicates two lacerated wounds on the head of victim but the aspect of persons who inflicted such injuries on vital part is required to be established by evidence during course of trial. The applicant is said to be 76 years old and is under incarceration since 12 March,2025 without any previous criminal history. The said aspects clearly distinguish his case with regard to other co-accused.
9. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-
"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."
"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."
10. Looking to the nature of allegations levelled against the applicants and submission made in the bail application, without expressing any opinion on the merits of case and considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, particularly since no reasonable apprehension of tampering with the witnesses has been alleged, prima facie, this Court finds, the applicant is entitled to be released on bail in this case.
11. Accordingly bail application is allowed.
12. Let applicant Lallu Kori involved in the aforesaid case crime 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 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 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.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails 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.
(iv) 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.
Order Date :- 2.4.2025
prabhat
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!