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 8, Cited by 0]

Allahabad High Court

Chavas vs State Of U.P. on 22 August, 2024

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:135251
 
Court No. - 48
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22850 of 2024
 

 
Applicant :- Chavas
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Mukesh Kumar Pandey
 
Counsel for Opposite Party :- G.A.,Naveen Kumar Yadav,Pradeep Kumar Yadav
 

 
Hon'ble Siddharth,J.
 

Heard learned counsel for the applicant; Sri Saurabh Yadav and Sri Naveen Kumar Yadav, learned counsels for the informant and learned A.G.A for the State.

There is allegation in the FIR that Bala Prasad, Prem and the applicant, Chavas, threw four toffees along with one rupee coin inside the house of informant. After consuming the toffee, four minor children died. There is allegation that two days prior to the unfortunate incident, the applicant and other co-accused had threatened the informant of life on account of old enmity and therefore, they have caused the incident.

Counsel for the applicant submits that the bail application of co-accused, Prem Prasad, has already been rejected by this court on 09.02.2023 vide Criminal Misc. Bail Application No. 26516 of 2022. However, subsequently, bail application of co-accused, Bala Prasad, has been allowed by this court vide Criminal Misc. Bail Application No. 24935 of 2023. The role of applicant stands on similar footing as on co-accused, Bala Prasad. He has further submitted that before the trial court, P.W.-1 has been examined who has admitted that he has implicated the applicant and another co-accused only on the basis of suspicion. He has no seen anyone to commit the alleged offence. The applicant is in jail since 27.03.2022 and has no criminal history to his credit. On account of poverty he could not move his bail application earlier. Before the trial court, the prosecution witness is about to be completed.

On the other hand learned A.G.A has opposed the prayer for bail.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties noted above, finding force in the submissions made by the learned counsel for the applicant, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant, Chavas, involved in Case Crime No. 171 of 2022, under Sections- 328, 302, 506, 34, 120-B IPC, Police Station- Kasya, District- Kushinagar, 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) 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.

(v) 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.

In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Trial court is directed to conclude the trial of the applicant as expeditiously as possible preferably within a period of six months from the date of production of certified copy of this order.

Order Date :- 22.8.2024 Rohit