Allahabad High Court
Liyaqat Ali vs State Of U.P. on 13 January, 2010
Author: Raj Mani Chauhan
Bench: Raj Mani Chauhan
Court No. 20
Criminal Misc. Case No. 277 (B) of 2010
Liyaqat Ali ...Versus... State of U.P.
Hon'ble Raj Mani Chauhan,J.
Learned A.G.A. files counter affidavit and learned counsel for the accused applicant files rejoinder affidavit, which are taken on record.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the record.
The accused-applicant Liyaqat Ali is involved and detained in Case Crime No. 625 of 2009, under Sections 302, 201, 120-B I.P.C., and Section 3(1) of U.P. Gangster Act, from Police Station Rehra Bazar, District Balrampur and he has applied for bail.
The prosecution case, in brief, is that deceased Renu alias Baglaha was widow of Late Ram Pher Kumhar. Her dead body was found by the villagers on 26.9.2009 in the pond of village Mahuadhar, Police Station Rehra Bazar, District Balrampur. Her head, hands and feet were separated from her body. Her hands and feet were kept in separate bag while her body was kept in another bag. The further prosecution case is that the deceased was issue-less. Her collateral Mangal Prasad and Ram Surat wanted to grab her property. When the deceased moved an application for mutation of her name in place of her husband Late Ram Pher, the application was opposed by Mangal Prasad and Ram Surat. Consequently, a litigation was going on between them before the Naib Tahsildar, Utraula, Balrampur. The accused Magal Prasad alias Chhangur and Ram Surat had conspiracy with accused Nisar and Liyaqat Ali, who were ready to finish the deceased after accepting amount from accused Magal Prasad and Ram Surat. Learned counsel for the accused applicant contends that the entire prosecution case rests on circumstantial evidence. The circumstantial evidence available against the accused applicant is that he was heard by one Annu Prasad that he will get the deceased Renu alias Baglaha done to death. She would be done to death by one Nisar Ahmad. There is no other evidence against the accused applicant. This much evidence is not sufficient to draw inference that the accused applicant was involved in the commission of murder of the deceased. The chain of circumstantial evidence is not complete to infer that the accused applicant was involved in the commission of the murder of the deceased. Therefore, the accused applicant deserves to be released on bail. The accused applicant further contends that accused applicant has been challaned under Section 3(1) of U.P. Gangster Act too. As per gang chart, there is no other criminal case except the present one. Therefore, the accused applicant also deserves to be released on bail under Section 3(1) of U.P. Gangster Act.
Learned A.G.A. opposed the bail application.
Considered the submissions of the learned counsel for the accused applicant and learned A.G.A.
The prosecution case rests on circumstantial evidence. Keeping in view the totality of the facts and circumstances of the case, without expressing any opinion on the merit of the case, the accused applicant may be released on bail.
Let applicant Liyaqat Ali be released on bail in the aforesaid case crime number on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned.
13.01.2010 Sanjay/-