Citation : 2025 Latest Caselaw 8760 ALL
Judgement Date : 8 April, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2025:AHC-LKO:19683 Court No. - 13 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1189 of 2025 Applicant :- Tanveer Ahmad Opposite Party :- State Of U.P. Thru. Addl. Chief Secy. Home Deptt. Lko Counsel for Applicant :- Rakesh Kumar Singh 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.0461 of 2024, under Sections 74, 115(2), 140(1), 352 BNS, registered at Police Station Krishna Nagar, District Lucknow.
3. As per contents of FIR, the incident is said to have taken place 07.10.2024 at about 09.08 AM when the applicant alongwith co-accused allegedly abducted the informant while she was on her way to college. Allegation with regard to inflicting injuries upon informant and attempt to strangulate her have also been made.
4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him and that he has not been named in the first information report. It is submitted that even otherwise a bare perusal of first information report will reveal that primary list of allegation has been made against one Imran Khan whereas the applicant has been indicated as being the Auto Driver. It is submitted that as per allegations and statement of informant recorded under Sections 180 and 183 BNSS, none of the sections imputed against the applicant are made out since there is no allegation of the applicant inflicting any injury or making any attempt to strangulate the informant with an intention to murder the informant or of any effort abridge of peace. It is submitted that the applicant has been under incarceration since 10.10.2024 without any previous criminal history.
5. Learned Additional Government Advocate appearing on behalf of State has opposed bail application with the submission that contents of FIR as well as statement of informant recorded under sections 180 and 183 BNSS clearly indicate complicity of applicant in the charges leveled against him particularly as an accomplice of the main accused Imran Khan. It is admitted that applicant does not have any previous criminal history and that he was allegedly the Auto Driver.
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. Considering submissions advanced by learned counsel for parties and upon perusal of material available on record, it appears from a perusal of FIR and statement of informant recorded under sections 180 and 183 BNSS that the main gist of allegation has been levelled against one Imran Khan who allegedly abducted the informant with active participation of applicant. However there does not appear to be any allegation against applicant of having inflicted any injury or any attempt to strangulate the informant or of any effort to obtain ransom. Considering these facts the sections imputed against applicant are required to be corroborated at the stage of trial. Applicant is under incarceration since 10.10.2024 without any previous criminal history.
8. Looking to the nature of allegations levelled against the applicant 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.
9. Accordingly bail application is allowed.
10. Let applicant, Tanveer Ahmad, 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 :- 8.4.2025
Subodh/-
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!