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

Ram Kishore @ Muddar vs State Of Uttarakhand
2025 Latest Caselaw 4526 UK

Citation : 2025 Latest Caselaw 4526 UK
Judgement Date : 22 September, 2025

Uttarakhand High Court

Ram Kishore @ Muddar vs State Of Uttarakhand on 22 September, 2025

Author: Ravindra Maithani
Bench: Ravindra Maithani
IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL

              Bail Application (IA No.1 of 2022)
                             In
              Criminal Appeal No. 378 of 2022

Ram Kishore @ Muddar                            ...... Appellant

                             Vs.

State of Uttarakhand                           ......Respondent
                             With
              Bail Application (IA No.1 of 2022)
                             In
              Criminal Appeal No. 359 of 2022
Indra Mohan                                     ...... Appellant

                             Vs.

State of Uttarakhand                           ......Respondent
                             With
              Bail Application (IA No.1 of 2022)
                             In
              Criminal Appeal No. 374 of 2022
Indra Mohan                                     ...... Appellant

                             Vs.

State of Uttarakhand                           ......Respondent
                             With
              Bail Application (IA No.1 of 2022)
                             In
              Criminal Appeal No. 377 of 2022
Vishal                                          ...... Appellant

                             Vs.

State of Uttarakhand                           ......Respondent


Presence:
Mr. R.S. Sammal, Mr. S.R.S. Gill and Ms. Sarita Bisht, learned
counsel for the appellants.
Mr. B.N. Maulekhi, learned DAG for the State.
Mr. Sanjay Kumar, learned counsel for the informant.
                                  2


Coram: Hon'ble Ravindra Maithani, J.

Hon'ble Alok Mahra, J.

Hon'ble Ravindra Maithani, J. (Oral)

Since these criminal appeals arise from a common

judgment, therefore, bail applications preferred in these criminal

appeals are being decided by this common order.

2. Appellants/applicants- Ram Kishore @ Muddar, Indra

Mohan and Vishal have preferred these appeals against common

judgment and order dated 01.08.2022/02.08.2022, passed in

Sessions Trial Nos.290 & 291 of 2013, State Vs. Ram Kishore @

Muddar and others and Sessions Trial No. 289 of 2013, State Vs.

Indra Mohan, by the court of First Additional Sessions Judge,

Udham Singh Nagar. By it, the appellants have been convicted and

sentenced under Sections 147, 148, 302/149, 307/149, 506, 504

IPC and Sections 25 & 4/25 of the Arms Act. They seek bail.

3. Heard learned counsel for the parties.

4. According to the prosecution, on 13.02.2013 at 9:00 pm,

the appellant/applicant along with other persons fired and stabbed

deceased Sanjeev Kumar @ Sanju, due to which he died.

5. Learned counsel appearing for the appellants submits that

the prosecution case is false. Alleged incident took place at 9:00 pm

on 13.02.2013, whereas the FIR was lodged at 7:30 am on the next

date at Police Station, which is half kilometer away from the place of

incident. He submits that, in fact, the deceased was a history

sheeter, he may have multiple enmities and he might have been

killed by some other persons, but the appellants have falsely been

implicated. It is argued earlier appellant-Ram Kishore had filed an

FIR against the deceased under Section 307 IPC, based on this

enmity, the appellant- Ram Kishore and others have been falsely

implicated in the case.

6. Learned counsel for the appellants also submits that, after

the incident, it is PW-7 Sudesh, who took the deceased at the

hospital, he was not accompanied by any family members; his

statement reveals that there was no family member at the place of

incident where deceased was lying on the ground and was suffering

due to agony and pain caused by the gunshot injuries. When the

deceased was taken to hospital, the hospital authorities sent an

information to the Police Station, in which the assailants were not

named. Thereafter, the Police Authorities and the Administrative

authorities wanted the postmortem to be conducted on the same

day, therefore, District Magistrate permitted the postmortem to be

conducted in the night and, in that order also, the assailants were

not named, it was written that some unknown persons have killed

the deceased. He would submit that had PW1-Smt. Chandra Mukhi

(the mother of the deceased) PW2- Smt. Meera (the wife of the

deceased) and PW3 Bhupendra Gupta been present at the place of

incident, immediately they would have rushed the deceased to

hospital and there would have been no mention of unknown

assailants in the memo etc. Even, it is argued that no one was

agreeable to be the Panch of inquest, therefore, the mother and the

wife of the deceased were also Panch witness of the inquest. Learned

counsel for the appellants referred to the various documents to

substantiate their arguments. It is also submitted that the

appellants were on bail during trial and they never misused the bail.

7. Learned State Counsel would submit that the co-convict

Sanjay Chauhan's bail application has already been rejected. He

submits that statements of PW1-Smt. Chandra Mukhi, PW2- Smt.

Meera and PW3 Bhupendra Gupta support the prosecution case and

prosecution has proved the case beyond reasonable doubt. The

appellants are named in the FIR. He submits that PW1-Smt.

Chandra Mukhi has stated that PW7 Sudesh @ Anna took the

deceased to hospital in his motorcycle and this witness and others

followed thereafter. He admits that the appellants were on bail

during trial and they have never misused the bail.

8. It is the stage of bail in appeal. The appellants do not have

the benefit of presumption of innocence, because they are convict.

Greater scrutiny of evidence at this stage is not material. One fact in

favour of the appellants is that they were on bail during trial and

they never misused the bail.

9. PW7-Sudesh @ Anna is the person, who took the deceased

to hospital. According to him, he saw the deceased lying on the

ground suffering in the agony, due to gunshot injuries. He took

deceased in his motorcycle with the help of one Narendra and, till

then, there was none to speak as to who had killed the deceased.

There is General Dairy entry in the Police Station, which records

that, from the hospital, a memo was received at the Police Station

that some unknown persons have killed the deceased. There are

other communications also in the intervening night of

13/14.02.2013 of District Magistrate permitting for postmortem, but

in those communications also, assailants are recorded unknown.

Under the context of these materials, the statements of PW1, PW2

and PW3 shall be scrutinized in the instant appeals, but having

considered the entirety of facts and without expressing any opinion

on merits, we are of the view that it is a case in which the execution

of sentence should be suspended and the appellants be enlarged on

bail.

10. The bail applications are allowed.

11. The sentence appealed against is suspended during the

pendency of the appeals.

12. The appellants- Ram Kishore @ Muddar, Indra Mohan and

Vishal be released on bail during the pendency of the appeal on their

executing a personal bond and furnishing two reliable sureties by

each one of them, each of the like amount, to the satisfaction of the

court concerned.

13. Since the appeals have already been admitted, list in due

course for final hearing.

(Alok Mahra, J.)                            (Ravindra Maithani, J.)
  22.09.2025                                     22.09.2025
BS
 

 
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