Citation : 2025 Latest Caselaw 8706 ALL
Judgement Date : 7 April, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2025:AHC-LKO:19420 Court No. - 13 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1418 of 2025 Applicant :- Shreyansh Tripathi @ Harsh Tripathi Opposite Party :- State Of U.P Thru. Prin. Secy. Home Lko. Counsel for Applicant :- Ramakar Shukla Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.
2. This first bail application has been filed with regard to Case Crime No. 518 of 2024, under Section 2/3 U. P. Gangster and Anti-Social Activities (Prevention) Act, P.S.- Kotwali Nagar, District Pratapgarh.
3. It has been submitted that as per gang chart, applicant is shown involved in case crime No. 18 of 2024 under sections 392, 411, 419, 420, 467, 468, 471 IPC, P.S. Mandhata, District Pratapgarh in which he has already been enlarged on bail by trial court in Criminal Misc. Bail Application No. 1569 of 2024 and 1622 of 2024.
4. It is submitted that apart from the aforesaid case, applicant is also shown involved in 15 other cases bearing case crime No. 10 of 2021, under Sections 147, 148, 149, 323, 427, 504, 506 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 355 of 2021 , under Sections 147, 148, 149, 307, 323 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 312 of 2021 , under Sections 143, 323, 504 IPC, P.S. Kotwali Nagar , District Pratapgarh, case crime No. 3 of 2022 , under Sections 392, 411, 34 IPC, P.S. Kotwali Nagar , District Pratapgarh, case crime No. 62 of 2022 , under Sections 147, 148, 149, 307, 323, 504, 506 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 263 of 2022 , under Sections 419, 420, 467, 468, 471 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 264 of 2022 , under Sections 3/25 Arms Act, P.S. Raniganj , District Pratapgarh, case crime No. 79 of 2023 , under Sections 307 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 92 of 2023 , under Sections 307, 504, 506, 286 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 93 of 2023 , under Sections 307 IPC, P.S. Raniganj , District Pratapgarh, case crime No. 94 of 2023 , under Sections 4/5 Explosive Substances Act, P.S. Raniganj , District Pratapgarh, case crime No. 95 of 2023 , under Sections 3/25 Arms Act, P.S. Raniganj , District Pratapgarh, case crime No. 217 of 2023 , under Sections 3/25 Arms Act, P.S. Dilippur , District Pratapgarh, case crime No. 344 of 2023 , under Section 2/3 U.P. Gangster and Anti Social Activities (Prevention) Act, P.S. Raniganj , District Pratapgarh and case crime No. 138 of 2024 , under Sections 147, 149, 323, 504, 427, 452, 506 IPC, P.S. Raniganj , District Pratapgarh in which he has been enlarged on bail vide order dated 14.9.2021, bail application No. 11426 of 2021, order dated 15.9.2021, bail application No. 1424 of 2022, bail application No. 1309 of 2022, bail application No. 2268 of 2022, bail application No. 2341 of 2022, bail application No. 1673 of 2023, bail application No.2363 of 2023, bail application No. 1670 of 2023, bail application No.1674 of 2023, bail application No. 2745 of 2023, bail application No. 4433 of 2023, bail application No.700 of 2024 and order dated 13.1.2025 respectively.
5. Learned A.G.A. appearing on behalf of the State opposed the prayer for bail but does not dispute the aforesaid facts.
6. 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."
7. Upon consideration of submissions advanced by learned counsel for parties and upon perusal of material available on record, prima facie, and subject to further evidence being led in trial, it appears that applicant has already been enlarged on bail in all the cases filed against him as averred in the affidavit filed in support of the application and therefore conditions indicated in Section 19(4) of U. P. Gangster and Anti-Social Activities (Prevention) Act, 1986 stand complied with at this stage, therefore the applicant is entitled to be released on bail in this case.
8. Accordingly bail application is allowed.
9. Let applicant Shreyansh Tripathi @ Harsh Tripathi 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 269 of Bharatiya Nayay Sanhita, 2023 (BNS).
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 84 of Bharatiya Nayay Sanhita, 2023 (BNS) 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 209 of Bharatiya Nayay Sanhita, 2023 (BNS).
(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 351 of Bharatiya Nayay Sanhita, 2023 (BNS). 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 :- 7.4.2025
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!