Citation : 2025 Latest Caselaw 6540 ALL
Judgement Date : 26 March, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2025:AHC-LKO:17237 Court No. - 13 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2565 of 2025 Applicant :- Bhimsen Yadav Opposite Party :- State Of U.P. Thru. Secy. Home Lko. Counsel for Applicant :- Ram Karan Yadav 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. 221 of 2024 under Section 419, 420, 467, 468, 471 IPC, Police Station Kotwali Nagar, District Bahraich.
3. As per contents of FIR, an altercation had ensued between the informant and the applicant on 18th April, 2007 leading to filing of case crime No. 66 of 2007 under Section 323, 504,427 IPC by the present applicant against the informant. Allegation levelled is that on the basis of the said F.I.R., a fabricated injury report was prepared by the applicant inclusion with the co-accused due to which Section 325 IPC was also added and trial on that basis commenced.
4. It has been submitted by learned counsel for applicant that he has been falsely implicated in the charges levelled against him. He has particularly adverted to the fact that present F.I.R. has been lodged after 17 years of the said incident without any cogent explanation for such delay. It is submitted that even otherwise the applicant at that time was injured and there was no occasion for him to have been instrumental in fabrication of injury report. It is also submitted that there is no cogent evidence of the earlier injury report of applicant being forged.
5. It is submitted that applicant does not have any previous criminal history.
6. Learned A.G.A. has opposed bail application with submission that the allegation has been levelled on the basis of report supplied by hospital concerned indicating the applicant's injury report to be fabricated. It is however admitted that applicant does not have any previous criminal history.
6. 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 F.I.R. has been lodged after considerable delay of 17 years without indicating any cogent explanation for such delay. The aspect of the earlier injury report fabricated being subject matter of evidence. The applicant is currently under incarceration without any previous criminal history.
7. 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."
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 Bhimsen Yadav 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 :- 26.3.2025
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!