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 13, Cited by 0]

Allahabad High Court

Sonu @ Sohanlal vs State Of U.P. on 22 July, 2021

Author: Sanjay Kumar Singh

Bench: Sanjay Kumar Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 25398 of 2021
 

 
Applicant :- Sonu @ Sohanlal
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Shivam Yadav
 

 
Hon'ble Sanjay Kumar Singh,J.
 

Heard learned counsel for the applicant, learned Additional Government Advocate representing the State and perused the record of the case.

The instant bail application has been filed on behalf of the applicant with a prayer to release him on bail in Case Crime No. 51 of 2018, under Sections 147, 148, 149, 302, 307, 504, 506, 120-B I.P.C. and Section 7 Criminal Law Amendment Act, Police Station-Oncha, District-Mainpuri during the pendency of trial.

As per prosecution case in brief, informant Rakesh Kumar lodged F.I.R. on 02.03.2018 against Shiv Veer Singh, Sonu @ Sohanlal (applicant), Ram Gopal, Saurabh, Subhash, Kesh Kumar, Shyamveer, Netrapal and 22 to 25 unknown persons alleging inter alia that when he and his brother reached near the Ausan Singh's plot, then accused persons started indiscriminate firing upon them, due to which his brother fell down and died on the spot.

Main substratum of argument of learned counsel for the applicant is that in the instant case main role has been assigned to co-accused Shiv Veer Singh who has been granted bail by the co-ordinate Bench of this Court vide order dated 04.11.2020 in Criminal Misc. Bail Application No. 33869 of 2020. It is further pointed out that other co-accused persons namely, Subhash, Shyamveer, Kesh Kumar, Netrapal, Saurabh and Ram Gopal have also been granted bail by the co-ordinate Bench of this Court vide orders dated 30.07.2018, 18.09.2018, 16.11.2018, 24.05.2018, 13.08.2018 and 19.07.2018 in Criminal Misc Bail Application Nos. 28216 of 2018, 35080 of 2018, 37124 of 2018, 19561 of 2018, 30155 of 2018 and 26685 of 2018. It is submitted that the case of present applicant is on similar footing to that of aforesaid co-accused who have been granted bail, therefore, the applicant is also entitled for bail. Applicant has no criminal history and he is languishing in jail since 12.03.2021. In case, if applicant is released on bail, he will not misuse the liberty of bail.

Per contra learned A.G.A. has opposed the prayer for bail but does not dispute that identically situated co-accused persons have been granted bail.

After having heard the argument of learned counsel for the parties, I find that co-accused Shiv Veer Singh who has assigned the main role has been granted bail and other co-accused persons have already granted on bail. Considering the facts and circumstances of the case and keeping in view the nature of the offence, evidence, complicity of the accused, severity of punishment, the Court is of the opinion that it is a fit case for bail. Hence, the bail application is hereby allowed.

Let the applicant-Sonu @ Sohanlal be released on bail in the aforesaid case crime number on 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 (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.
(v) The applicant shall file computer generated copy of this order downloaded from the official website of High Court Allahabad.
(vi) The computer generated copy of this order shall be self attested by the counsel of the party concerned. Following injuries.
(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.

It is clarified that anything said in this order is 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.

Order Date :- 22.7.2021 Rahul.