Allahabad High Court
Arun Kumar @ Bauva vs State Of U.P. on 6 April, 2022
Author: Sanjay Kumar Pachori
Bench: Sanjay Kumar Pachori
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12 of 2022 Applicant :- Arun Kumar @ Bauva Opposite Party :- State of U.P. Counsel for Applicant :- Sanjay Mishra Counsel for Opposite Party :- G.A.,Badri Mani Tripathi,Chandra Bhushan Singh,Punita Singh,Ram Govind Hon'ble Sanjay Kumar Pachori,J.
Heard Sri Sanjay Mishra, learned counsel for the applicant, Sri Chandra Bhushan Singh, learned counsel for the first informant and learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of applicant Arun Kumar @ Bauva under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 8 of 2021 for offence punishable under Sections 302, 307, 120-B Indian Penal Code registered at Police Station Airwa Katra, District Auraiyya, during the pendency of the trial after rejecting the bail application of the applicant by the Sessions Judge, Auraiyya, vide order dated 16.07.2021.
Brief facts of the case are that the First Information Report dated 14.01.2021 has been lodged by Rajendra Singh father of the deceased Smt. Mohini @ Priyanka against six named persons stating therein that the marriage of his daughter was solemnized on 28.02.2017 with the accused Saurabh. After marriage, named co-accused persons demanded Rs. 5 lacs and a Swift Dezire Car as additional dowry. Due to this reason all the co-accused named persons used to be beaten, tortured and harassed, which was told by the deceased to the first informant repeatedly. The co-accused Saurabh is husband of the deceased and other five co-accused persons are family members of the co-accused Saurabh. The first informant contacted many times but the accused persons did not meant their ways. Two months ago his daughter was beaten and thrown out from the matrimonial house and asked to bring the money and vehicle. On 13.01.2021 at about 7.30 p.m., co-accused Saurabh, Sunil and Ashwani came and fired upon Mohini @ Priyanka due to which she died on the spot. Smt. Sharda Devi, wife of first informant came on hearing the fire shots after which she also fired upon by the accused persons who then ran away from the house of Virendra, Praveen and other persons of the village saw them running away and tried to apprehend then but they ran away in their car. Injured Sharda Devi was taken to the hospital, where she is being treated. The dead body of the daughter of the first informant lying in the house.
After lodging the first information report, inquest of the body of the deceased was conducted on 14.1.2021 at 9.45 A.M. Postmortem of the deceased was conducted on 14.1.2021 at 3.30 p.m. As per postmortem report, one fire arm injury wound of entry size 01x01cm round in shape present on Left parietal region just above 09 cm from upper part of Left ear Bullet found in emebbled in bone right lower occipital region. After recording the statement of the injured witness Sharda Devi, first informant Rajendra Singh and other eye witnesses, under section 161 Cr.P.C. The Investigating Officer filed charge sheet on 11.04.2021 and 07.09.2021 respectively. The applicant was arrested on 13.06.2021.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that applicant is not named in the F.I.R. and the name of the applicant has surfaced on the basis of confessional statement of co-accused Saurabh. It is further submitted that role of fire shot upon the deceased has been attributed to the co-accused Saurabh, Sunil and Ashwani by the first informant and injured Smt. Sharda Devi. There is no Specific role has been attributed to the applicant by the injured as well as eye witness of the incident. It is further submitted that applicant has been arrested in a police encounter no injury case along-with other co-accused persons namely Saurabh and Ravi Yadav.
It has also been submitted that co-accused, Ravi Yadav having similar role, has already been enlarged on bail by the Coordinate Bench of this Court vide order dated 15.03.2022 in Criminal Misc. Bail Application No. 48324 of 2021 and the applicant is also entitled to be enlarged on bail on the ground of parity. Learned counsel for the applicant also submitted that the applicant has no other previous criminal history. It is lastly submitted that if the applicant is released on bail, he shall not misuse the liberty of bail.
Per contra, learned A.G.A. as well as learned counsel for the first informant has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and they further submits that the allegations involved are very serious in nature. It is further submits that in case the applicant is released on bail, he will misuse the liberty of bail.
After considering the facts of the present case it prima facie appears that;
(a) The applicant is not named in the F.I.R.;
(b) The fire-arm injury was found on the person of deceased;
(c) Role of fire shot has been assigned to the co-accused Saurabh, Sunil and Ashwani;
(d) No Specific role has been attributed to the applicant by the injured as well as eye witness of the incident;
(e) Co-accused, Ravi Yadav having similar role, has already been granted bail by the Co-ordinate Bench of this Court vide order dated 15.03.2022;
It is settled law that while granting bail, the court has to keep in mind the nature of accusation, the nature of the evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, the circumstances which are peculiar to the accused, his role and involvement in the offence, his involvement in other cases and reasonable apprehension of the witnesses being tampered with.
Taking into account the totality of facts and keeping in mind, the ratio of the Apex Court's judgment in the case of State of Rajasthan v. Balchand @ Baliay (1977) 4 SCC 308, Gudikanti Narasimhulu And Ors., v. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, Ram Govind Upadhyay v. Sudarshan Singh & Ors., (2002) 3 SCC 598, Prasanta Kumar Sarkar v. Ashis Chatterjee & Anr., (2010) 14 SCC 496 and Mahipal v. Rajesh Kumar & Anr., (2020) 2 SCC 118, the larger interest of the public/State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail. Hence, the present bail application is allowed.
Let applicant, Arun Kumar @ Bauva be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:
(i) The applicant shall not directly or indirectly make any inducement, threat, or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or to any police officer or tamper with the evidence.
(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.
(iii) 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 of Cr.P.C.
(iv) 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 the trial court.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel.
(vi) The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that absence of the applicant is deliberate or without sufficient case, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed in accordance with law.
The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance of law after the release of the applicant, if there is no other legal impediment.
It is made clear that the observations made in this order are limited to the purpose 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 led unaffected by anything said in this order.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant along-with a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.
The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.
Order Date :- 6.4.2022 Ishan