Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Allahabad High Court

Bablu Yadav @ Ajay Yadav vs State Of U.P. on 2 August, 2023

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:154019
 
Court No. - 64
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19042 of 2023
 

 
Applicant :- Bablu Yadav @ Ajay Yadav
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Raghubir Singh,Chandra Shekher Singh
 
Counsel for Opposite Party :- G.A.,Kailash Pati Singh Yadav
 

 
Hon'ble Siddharth,J.
 

Heard learned counsel for the applicant, Sri Kailash Pati Singh Yadav, learned counsel for the informant and learned A.G.A. for the State.

There is allegation against the applicant in the first information report regarding commission of offence of murder and attempt to murder with common intention wherein one person died and one person got injured.

Learned counsel for the applicant submits that the injured is the informant. In the first statement of the injured/informant he did not assigned any role to the applicant except that he was in the vehicle, wherein all the four accused were travelling, including the applicant. The role of causing fatal injury to the deceased has been assigned to co-accused, Sadanand while firing made on the informant is alleged to have been made by co-accused, Yogesh. Applicant was only alleged to be travelling in the vehicle where from all the four accused caused the alleged incident. After one month of the incident second statement of the informant was recorded, wherein he assigned the role of exhortation to the applicant. Learned counsel for the applicant submits that no such allegation was made against the applicant in the first statement of informant. He has been falsely implicated in this case. Co-accused, Vishal, who has been assigned the role of exhortation has been denied bail by the coordinate bench of this court by the order dated 27.04.2023.

Learned counsel for the informant Sri K.P. S. Yadav, has vehemently opposed the prayer for bail and has submitted that all the four accused persons have caused the murder of deceased with common intention and therefore the applicant does not deserves to be enlarged on bail. He has criminal history of five cases.

Learned AGA has opposed the prayer for bail but could not dispute the above submissions.

After hearing rival contentions, this court finds that the only role of the applicant initially alleged was that he was travelling in the vehicle which hit the motorcycle of the deceased and the informant. Subsequently, his role has been changed and he has been assigned role of exhortation and implicated under section 34 I.P.C has been made. At the stage of consideration of bail it cannot be said whether the ingredients for constituting offence under Section 34 I.P.C., are made out or not. It is subject matter of trial. Applicant has criminal history of five cases, mostly of the minor in nature except one case under Gangsters Act.

Keeping in view the nature of the offence, evidence, complicity of the accused; submissions of the learned counsel for the parties noted above; finding force in the submissions made by the learned counsel for the applicant; keeping view the uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; applicant being under trial having fundamental right to speedy trial; larger mandate of the Article 21 of the Constitution of India and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant,Bablu Yadav @ Ajay Yadav, involved in Case Crime No.434 of 2022, under Sections 302, 307, 34 I.P.C, Police Station Phoolpur, District- Varanasi 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail 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.

(v) 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.

In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.

Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 2.8.2023 SS