Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pooja Alias Osin vs State Of Uttarakhand
2025 Latest Caselaw 4510 UK

Citation : 2025 Latest Caselaw 4510 UK
Judgement Date : 20 September, 2025

Uttarakhand High Court

Pooja Alias Osin vs State Of Uttarakhand on 20 September, 2025

Author: Alok Kumar Verma
Bench: Alok Kumar Verma
 IN THE HIGH COURT OF UTTARAKHAND AT
               NAINITAL
     THE HON'BLE SRI JUSTICE ALOK KUMAR VERMA
     THE HON'BLE SRI JUSTICE ALOK MAHRA

                    20TH SEPTEMBER, 2025

                BAIL APPLICATION (IA No.01 of 2023)
                                In
          CRIMINAL APPEAL No.127 of 2023

Pooja alias Osin                                        ....Appellant

                            Versus

State of Uttarakhand                                 ....Respondent


Counsel for the Appellant     :          Mr. Harshpal Sekhon,
                                         Advocate.

Counsel for the Respondent    :          Mr. G.S. Sandhu,
                                         Additional Advocate
                                         General assisted by
                                         Mr. Sandeep Sharma,
                                         Assistant Government
                                         Advocate.

                                  With

                     SECOND BAIL APPLICATION
                               In
          CRIMINAL APPEAL No.168 of 2023

Mukesh Singh Bankoti                                  ....Appellant

                            Versus

State of Uttarakhand                                 ....Respondent


Counsel for the Appellant     :          Mr. Suresh Chandra Bhatt,
                                         Advocate.

Counsel for the Respondent    :          Mr. G.S. Sandhu,
                                         Additional Advocate
                                         General assisted by
                                         Mr. Sandeep Sharma,
                                         Assistant Government
                                         Advocate.
                               2

(Per : Shri Alok Kumar Verma, J.)

          The First Bail Application (No.01 of 2023) of

the appellant-Mukesh Singh Bankoti was dismissed as

withdrawn granting liberty to him to file afresh with

correct particulars.

2.        Appellants   have       been   convicted   for   the

offence punishable under Section 302 read with Section

34 of the Indian Penal Code, 1860 (in short, "IPC") and

have been sentenced to undergo life imprisonment with

a fine of Rs.5,000/- each; they have been convicted and

sentenced to undergo rigorous imprisonment for a

period of ten years each with a fine of Rs.2,000/-each

for the offence punishable under Section 394 read with

Section 34 IPC; they have been convicted for the

offence punishable under Section 411 read with Section

34 IPC and have been sentenced to undergo rigorous

imprisonment for a period of one year with a fine of

Rs.500/- each, they have been further convicted and

sentenced to undergo rigorous imprisonment for a

period of five years with a fine of Rs.2,000/- each for

the offence punishable under Section 201 IPC vide

judgment dated 04.02.2023/06.02.2023, passed by

learned Ist Additional Sessions Judge, Udham Singh

Nagar in Sessions Trial No. 200 of 2013. All the

sentences have been directed to run concurrently.
                             3
3.        The    record    of Criminal Appeal No.127 of

2023 will be treated as a leading case.

4.        According to the prosecution, Arif (deceased),

the brother of the informant, used to drive his taxi

(Indigo UK04P2998). Two men and a woman booked

his taxi on 03.03.2013. The dead body of the deceased

Arif was found in Nanak Lake on 04.03.2013. Pooja,

Mukesh Singh Bankoti (appellants) and Aakash Rana

were arrested when they were going in an Indica car,

Registration No.UK04F2998.

5.        Heard Mr. Harshpal Sekhon, learned counsel

for appellant in CRLA No.127 of 2023, Mr. Suresh

Chandra Bhatt, learned counsel for appellant in CRLA

No.168 of 2023 and Mr. G.S. Sandhu, learned Additional

Advocate General for the respondent.

6.        Mr.   Harshpal    Sekhon,       learned   counsel

appearing for the appellant-Pooja alias Osin and Mr.

Suresh Chandra Bhatt, learned counsel appearing for

the appellant-Mukesh Singh Bankoti contended that the

conviction of the appellant is based on the retracted

confession made under Section 164 of the Code of

Criminal Procedure, 1973. The recovery of vehicle is

doubtful as there was no independent witness. They

further contended that the present case rests on

circumstantial evidence. It is a well established law that

in cases of the circumstantial evidence, the chain of
                               4
evidence       should      be complete as not to leave

any reasonable ground for the conclusion consistent

with the innocence of the accused and must show that

in all human probability the act must have been done

by the accused. Even grave suspicion cannot take place

of proof. Appellants were on bail during the trial and the

conditions of bail were never misused or violated by

them. Appellants are permanent residents of District

Udham Singh Nagar, therefore, there is no possibility of

their absconding.

7.         Mr. G.S. Sandhu, learned Additional Advocate

General, has opposed the Bail Applications. However, he

has conceded that the appellants were on bail during

the trial and the conditions of bail were never misused

by them.

8.         Having considered the submissions of learned

counsel for both the parties, without expressing any

opinion as to the merits or demerits of the case, we are

of the view that the appellants deserve bail during the

pendency of these appeals.

9.         The Bail Applications are allowed.

10.        Let the appellants - Pooja alias Osin and

Mukesh Singh Bankoti be released on bail on their

executing personal bonds and furnishing two reliable

sureties, each in the like amount, by each one of them,

to the satisfaction of the trial court.
                             5
11.         Let a copy of this order be   placed   on the

record of the connected Criminal Appeal No.168 of

2023.

                                __________________
                                 Alok Kumar Verma, J.

____________ Alok Mahra, J. Date:20.09.2025 Neha

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter