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 33, Cited by 0]

Allahabad High Court

Sunny Dhama vs State Of U.P. on 11 July, 2025

Author: Sanjay Kumar Singh

Bench: Sanjay Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:113990
 
Court No. - 67
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 23939 of 2025
 

 
Applicant :- Sunny Dhama
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Alok Kumar Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Singh,J.
 

1. Heard Mr. Alok Kumar Singh, learned counsel for the applicant, Mr. Rabindra Kumar Singh, learned Additional Government Advocate representing the State and perused the record of this case.

2. By means of this bail application, applicant Sunny Dhama, who is involved in Case Crime No. 84 of 2025, under Section 2/3 of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986, police station Sector 113 Noida, district Gautam Buddh Nagar seeks enlargement on bail during pendency of trial.

3. Brief facts of the case, which are required to be stated are that on the basis of 05 cases registered as Case Crime No. 329 of 2024, under Sections 304(2), 317(2) BNS, Police Station-Sector 113 Noida, District-Gautam Buddh Nagar, Case Crime No. 396 of 2024, under Sections 304, 317(2), 61(2) BNS, Police Station-Sector 113 Noida, District-Gautam Buddh Nagar, Case Crime No. 425 of 2024, under Sections 304, 317(2), 317(5) BNS, Police Station-Sector 113 Noida, District-Gautam Buddh Nagar, Case Crime No. 438 of 2024, under Sections 304(2), 317(2) BNS, Police Station-Sector 113 Noida, District-Gautam Buddh Nagar and Case Crime No. 490 of 2024, under Sections 304(2), 317(2), 317(4), 317(5) BNS and Section 3/25 Arms Act, Police Station-Sector 113 Noida, District-Gautam Buddh Nagar against the applicant as well as considering his other criminal history, proceedings under the provisions of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986 were initiated against him. Accordingly, a First Information Report was lodged on 18.02.2025 against the applicant-Sunny, Aditya, Joheb and Smt. Mamta Devi at Case Crime No. 84 of 2025, for the offence under Section 2/3 of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986 at police station Sector 113 Noida, district Gautam Buddh Nagar.

4. It is argued by learned counsel for the applicant that according to the gang chart, the applicant is said to have involved in 26 criminal cases but the provisions of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986 have been invoked against the applicant on the basis of only 05 cases, which are mentioned in preceding paragraph no.3. In the said cases applicant has already been enlarged on bail, copy of bail orders has been brought on record as Annexure No. 4 to the bail application. It is next submitted that in 18 other criminal cases also, the applicant has been granted bail, copy of the bail orders have been annexed as Annexure No. 5 to the bail application. It is further argued that the applicant has falsely been implicated in the present case due to ulterior motive. He is neither gang leader nor member of any gang. There is no prospect of trial of the present case being concluded in near future due to heavy dockets. The applicant is languishing in jail since 21.02.2025 and in case, he is enlarged on bail, he will not misuse the liberty of bail.

5. Per contra, learned Additional Government Advocate for the State opposed the prayer for bail of the applicant by contending that co-accused Aditya is running a gang and the applicant Sunny alongwith co-accused Joheb, Smt. Mamta Devi are the members of his gang. It is further pointed out that the applicant is a history sheeter and apart from this case, he is involved in as many as 26 other criminal cases, which are as under:

(i) Case Crime No. 965 of 2019, under Section 147, 148, 149, 332, 353 IPC, Police Station Phase-II, Noida, District Gautam Buddh Nagar,
(ii) Case Crime No. 971 of 2019, under Section 392 IPC, Police Station Phase-II, Noida, District Gautam Buddh Nagar,
(iii) Case Crime No. 962 of 2019, under Section 392 IPC, Police Station Phase-II Noida, District Gautam Buddh Nagar,
(iv) Case Crime No. 374 of 2020, under Section 392, 411, 506 IPC, Police Station Phase-III, Noida, District Gautam Buddh Nagar,
(v) Case Crime No. 419 of 2020, under Section 3/25 Arms Act, Police Station Phase-III Noida, District Gautam Buddh Nagar,
(vi) Case Crime No. 423 of 2020, under Section 414, 411 IPC, Police Station Phase-III, Noida, District Gautam Buddh Nagar,
(vii) Case Crime No. 482 of 2020, under Section 392 411 IP, Police Station Sector 20, Noida, District Gautam Buddh Nagar,
(viii) Case Crime No. 554 of 2020, under Section 392, 34 IPC, Police Station Sector 49, Noida, District Gautam Buddh Nagar,
(ix) Case Crime No. 11 of 2021, under Section 392 IPC, Police Station Sector 49 Noida, Gautam Buddh Nagar,
(x) Case Crime No. 27 of 2021, under Sections 304(2), 317(2) BNS, Police Station Sector 113 Noida, Gautam Buddh Nagar,
(xi) Case Crime No. 42 of 2021, under Section 392 IPC, Police Station Sector-49, Noida, District Gautam Buddh Nagar,
(xii) Case Crime No. 103 of 2021, under Section 8/20 NDPS Act, Station Bisrakh, District Gautam Buddh Nagar,
(xiii) Case Crime No. 104 of 2021, under Section 414 Police IPC, Station Bisrakh, District Gautam Buddh Nagar,
(xiv) Case Crime No. 645 of 2021, under Section 482 IPC, Police Station Sector 49, Noida, District Gautam Buddh Nagar,
(xv) Case Crime No. 646 of 2021, under Arms Act, Section 4/25 Police Station Sector 49, Noida District Gautam Buddh Nagar, (xvi) Case Crime No. 75 of 2022, under Section 392 IPC, Police Station Sector 142, Noida, District Gautam Buddh Nagar, (xvii) Case Crime No. 76 of 2022, under Section 392, 411 IPC, Police Station Sector 142, Noida, District Gautam Buddh Nagar, (xviii) Case Crime No. 80 of 2022, under Section 414, 411 IPC, Police Station 142 Noida, District Gautam Buddh Nagar, (xix) Case Crime No. 81 of 2022, under Section 3/25 Arms Act, Police Station Sector 142, Noida, District Gautam Buddh Nagar, (xx) Case Crime No. 31 of 2023, under Section 2/3 Gangster Act, Police Station Sector 142, Noida, District Gautam Buddh Nagar, (xxi) Case Crime No. 48 of 2023, under Section 25/4 Arms, Police Station Sector 142 Noida, Gautam Buddh Nagar, (xxii) Case Crime No. 329 of 2024, under Sections 304(2), 317(2) BNS, Police Station Sector 113 Noida, Gautam Buddh Nagar, (xxiii) Case Crime No. 396 of 2024, under Sections 304, 317(2), 61(2) BNS, Police Station Sector 113 Noida, Gautam Buddh Nagar, (xxiv) Case Crime No. 425 of 2024, under Sections 304, 317(2), 317(5) BNS, Police Station Sector 113 Noida, Gautam Buddh Nagar, (xxv) Case Crime No. 438 of 2024, under Sections 304(2), 317(2) BNS, Police Station Sector 113 Noida, Gautam Buddh Nagar, (xxi) Case Crime No. 490 of 2024, under Sections 304(2), 317(2), 317(4), 317(5) BNS and Section 3/25 Arms Act, Police Station Sector 113 Noida, Gautam Buddh Nagar.

6. Having heard learned counsel for the parties and examined the matter in its entirety, I find that apart from the present case, the applicant has a long criminal history of 26 other criminal cases as noted above, out of which, criminal history of only 23 cases have been disclosed by him in the bail application.

7. In Ash Mohammad Vs. Shiv Raj Singh alias Lalla Babu and another, (2012) 9 SCC 446, Hon'ble Supreme Court, held as under:

"We may usefully state that when the citizens are scared to lead a peaceful life and this kind of offences usher in an impediment in establishment of orderly society, the duty of the court becomes more pronounced and the burden is heavy. There should have been proper analysis of the criminal antecedents. Needless to say, imposition of conditions is subsequent to the order admitting an accused to bail. The question should be posed whether the accused deserves to be enlarged on bail or not and only thereafter issue of imposing conditions would arise. We do not deny for a moment that period of custody is a relevant factor but simultaneously the totality of circumstances and the criminal antecedents are also to be weighed."

8. Hon'ble Apex Court in the case of Neeru Yadav Vs. State of U.P. (2014) 16 SCC 508, after referring a catena of judgement of Hon'ble Supreme Court on the consideration of factors for grant of bail, held as under:

"This being the position of law, it is clear as cloudless sky that the High Court has totally ignored the criminal antecedent of the accused. What has weighed with the High Court is the doctrine of parity. A history sheeter involved in the nature of crimes which we have reproduced herein above, are not minor offences so that he is not to be retained in custody, but the crimes are of heinous nature and such crimes, by no stretch of imagination can be regarded as jejune. Such cases do create a thunder and lightening having the effect potentiality of torrential rain in an analytical mind. The law expects the judiciary to be alert while admitting these kind of accused persons to be at large and, therefore, the emphasis is on exercise of discretion judiciously and not in a whimsical manner."

9. The aforesaid judgement has further been followed by the Apex Court in the case of Sudha Singh Vs. State of U.P. and another, (2021) 4 SCC 781. The fact in Sudha Singh's case was that F.I.R. under Section 3(1) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 was registered against the accused Arun Yadav, in which as per gang chart, 16 cases were shown against him. The High Court granted bail vide order dated 08.05.2020 considering the fact that out of 16 cases, in 03 cases accused had been acquitted, in 08 cases accused had been granted bail, 04 cases ended in favour of the accused and in 01 case no F.I.R. was lodged against him. The said order dated 08.05.2020 granting bail to the accused Arun Yadav was challenged by Sudha Singh who is wife of the deceased, namely, Rajnarain Singh, who has been allegedly murdered by the accused. The Apex Court vide order dated 23.04.2021 allowed the appeal and set aside the order granting bail to the accused. The relevant observations made by the Hon'ble Apex Court in para no. 7 are quoted herein below :

"7. We find in this case that the High Court has overlooked several aspects, such as the potential threat to witnesses, forcing the trial court to grant protection. It is needless to point out that in cases of this nature, it is important that courts do not enlarge an accused on bail with a blinkered vision by just taking into account only the parties before them and the incident in question. It is necessary for courts to consider the impact that release of such persons on bail will have on the witnesses yet to be examined and the innocent members of the family of the victim who might be the next victims."

10. It would not be out of place to mention that in the matter of bail merely disclosure of criminal history by the accused is not sufficient but proper explanation (about the nature of crime, role assigned to accused and status of investigation or trial as the case may be) of the same is also required to be mentioned in the bail application.

11. Having considered the factual aspect of the case with regard to granting bail to the applicant previously in other cases and the dictum of the Hon'ble Apex Court, I also find that every time whenever the applicant was granted bail, a condition was imposed that in future he will not indulge in any criminal case, but every time the applicant violated the said condition and got himself involved in criminal cases, hence I am of the considered view that he always misused the liberty of bail.

12. Here it would be useful to quote the provisions of Section 19(4) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986, which is one of the relevant factor to be kept in mind while considering bail of an accused under the said Act, which reads thus:-

Section 19 (1) ........
(2) ........
(3) .......
(4) Notwithstanding anything contained in the Code, no person accused of an offence punishable under this Act or any rule made thereunder shall, if in custody, be released on bail or on his own bond unless-
(a) the Public Prosecutor has been given an opportunity to oppose the application for such release, and
(b) where the Public Prosecutor opposes the application, the Court is satisfied that there are reasonable grounds for believing that he is not guilty of such offence and that he is not likely to commit any offence while on bail.

13. It is well settled that every law is designed to facilitate end of justice and not to frustrate it. Hence the aforesaid legislative mandate is required to be adhered and followed.

14. Taking into note of the aforesaid provisions, I find that Section 19 (4) (a) and (b) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 are mandatory in nature. Hence while considering/granting bail, said provisions cannot be ignored.

15. However, it is relevant to mention that no strait-jacket formula can be laid down with regard to satisfaction of the Court in terms of aforesaid Section 19 (4) (b) of Act, 1986, because every case turns on its own facts. Even one additional or different fact may make a big difference between the conclusion in two cases, because even a single significant detail may alter the entire aspect.

16. The expression `reasonable grounds' has not been defined in the said Act but means something more than prima facie grounds. It connotes substantial probable causes for believing that the accused is not guilty of the offence he is charged with. The reasonable belief contemplated in turn points to existence of such facts and circumstances as are sufficient in themselves to justify satisfaction that the accused is not guilty of the alleged offence. Thus, recording of satisfaction on both the aspects, noted above, is sine qua non for granting bail under the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986.

17. The primary objective of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 is to prevent organized crimes and gangster activities within the State of Uttar Pradesh. It aims to dismantle criminal networks and prevent the growth of illicit activities. The offences mentioned in Section 2 (b) (i) to (xxv) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986, involve significant harm or pose a threat to public safety. The Act empowers law enforcement agencies and State authorities to take necessary measures against gangsters to ensure the safety and security of the citizens.

18. The plea of false implication is a stereotyped defence raised in every case. Experience shows that such statements are made in almost every case, therefore, plea of false implication without any basis or material on record is not liable to be accepted blindly.

19. Considering the overall facts and circumstances of the case as well as keeping in view the submissions advanced on behalf of parties as noted above, gravity of offence, role assigned to the applicant in base cases and severity of punishment, this Court in the light of long criminal history of the applicant does not find reasonable grounds for believing that the applicant is not guilty of such offence and that he is not likely to commit any offence while on bail. Hence aforesaid mandatory requirement of Section 19 (4) (b) of the Uttar Pradesh Gangsters And Anti-Social Activities (Prevention) Act, 1986 does not stand satisfied.

20. In view of the above, the instant bail application stands rejected.

21. It is clarified that observations made herein above are limited to the extent of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial Court shall be absolutely free to arrive at its independent conclusions on the basis of evidence to be adduced uninfluenced by anything mentioned in the order.

22. The trial Court shall make an endeavour to conclude the trial of the applicant expeditiously without granting any unnecessary adjournments to either of the parties in light of the provisions of Section 12 of the Uttar Pradesh Gangsters and Anti Social Activities (Prevention) Act, 1986.

23. Copy of this order be sent to the concerned trial Court immediately for necessary information and compliance.

Order Date :- 11.7.2025 Shubham