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

Sureet Solanki vs State Of U.P. on 27 May, 2020

Author: Saumitra Dayal Singh

Bench: Saumitra Dayal Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?In Chamber
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9285 of 2020
 

 
Applicant :- Sureet Solanki
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Kamlesh Kumar Dwivedi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Saumitra Dayal Singh,J.
 

1. The matter has been heard through video conferencing.

2. Heard Sri Kamlesh Kumar Dwivedi, learned counsel for the applicant and Sri Nagendra Kumar Srivastava, learned AGA for the State.

3. The instant bail application has been filed on behalf of the applicant - Sureet Solanki with a prayer to release him on bail in Case Crime No. 552 of 2018, under Sections- 302, 120B, 34 IPC, Police Station - Sikandara, District - Agra, during pendency of trial.

4. Having heard learned counsel for the parties, at present:

(i) against FIR lodged on 13.6.2018 the applicant is in confinement since 27.1.2020;
(ii) the applicant has no criminal history;
(iii) on prima facie basis, only for purpose of grant of bail, it has been submitted by learned counsel for the applicant that similar allegations have been made against six accused persons. One of the main accused Sanjeev Pachauri @ Kallu Pandit, with whom applicant claims parity, has already been enlarged on bail by this Court in C.M. Bail Application No. 46708 of 2018, wherein Court has observed as under:
"Learned counsel for the applicant contends that applicant has been falsely implicated due to family dispute as applicant is maternal uncle of first informant; that as per averments made in F.I.R. lodged at 6:00 a.m. on 13.6.2018, the first informant along with his brother Manoj Pathak and father Suresh Chandra Pathak when left their shop for home at about 11:00 p.m. applicant along with Surit Solanki and four unknown persons fired at his father and brother resulting in death of Manoj Pathak on spot and grievous gun shot head injury to father who was hospitalized at Pushpanjali Hospital, Agra; that Suresh Chandra Pathak also succumbed to fire arm injury during treatment; that post-mortem reports of two deceased Manoj Pathak and Suresh Chandra Pathak show that each of them sustained single fire arm wound which was the cause of their death; that in his statement under Section 161 Cr.P.C. the first informant, who claimed himself to be an eye witness, made some improvements and also included his brother Puneet Pathak as one of the eye witness; that there are contradictions in the statements of first informant under Section 161 Cr.P.C. recorded on 13.6.2018 and that of his brother Puneet Pathak recorded on 23.6.2018; that while in F.I.R. two named and four unnamed total six assailants were assigned with the role of firing, in statement of Puneet Pathak as well as in additional statement of first informant dated 23.6.2018, only three persons were stated to be assailants including one Kalua Yadav apart from two named accused persons, which is in contradiction to the averments made in F.I.R.; that statements of alleged eye witnesses Amit Diwakar and Raj Kumar Sharma are also contradictory to prosecution case in F.I.R.; that in his statement under Section 161 Cr.P.C. Puneet Pathak has stated that fire arm injuries to each of the deceased were caused by applicant, which is also contradictory to the averments made in F.I.R.; that above discrepancies indicates that first informant or Puneet were not eye witnesses of the incident rather it is a blind murder case in the midnight where real culprits/assailants could not be identified and applicant has been falsely implicated on account of suspicion and family dispute; that applicant had no motive to cause death of deceased Manoj Pathak or Suresh Chandra Pathak; that applicant had no concern with co-accused Surit Solanki; that applicant has no criminal history; that applicant undertakes that he will not misuse the liberty of bail; that applicant is in custody since 30.6.2018."

5. This Court in Criminal Misc. Bail Application No. 11973 of 2020 (Vijay Pratap Verma Vs. State of U.P.) has, while enlarging the applicant (in that case) on bail vide order dated 09.04.2020, imposed certain conditions. I am in respectful agreement with the said order and propose to follow the same.

6. In view of the above, without expressing any opinion on the final merits of the case, in absence of criminal case and on account of parity with one of the main accused Sanjeev Pachauri @ Kallu Pandit, let the applicant - Sureet Solanki involved in the aforesaid case crime 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 with the following conditions which are being imposed in the interest of justice:-

(i) 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.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails 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.
(iv) The applicant shall remain present, in person, before the trial court on the dates fixed for (a) opening of the case, (b) framing of charge and (c) 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.
(v) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
(vi) The computer generated copy of such order shall be self attested by the counsel of the party concerned.
(vii) 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.

7. In view of the extraordinary situation prevailing in the State due to Covid-19, the directions of this Court dated 06.04.2020 passed in Public Interest Litigation No. 564 of 2020 (In re vs. State of U.P.) shall also be complied. The order reads thus:

"Looking to impediments in arranging sureties because of lockdown, while invoking powers under Article 226 and 227 of the Constitution of India, we deem it appropriate to order that all the accused-applicants whose bail applications came to be allowed on or after 15th March, 2020 but have not been released due to non-availability of sureties as a consequence to lockdown may be released on executing personal bond as ordered by the Court or to the satisfaction of the jail authorities where such accused is imprisoned, provided the accused-applicants undertakes to furnish required sureties within a period of one month from the date of his/her actual release."

Order Date :- 27.5.2020 Prakhar