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 17, Cited by 0]

Allahabad High Court

Monu Alias Deokishan Vashistha vs State Of U.P. on 9 March, 2026

Author: Krishan Pahal

Bench: Krishan Pahal





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2026:AHC:47469
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
CRIMINAL MISC. BAIL APPLICATION No. - 40660 of 2025   
 
   Monu Alias Deokishan Vashistha    
 
  .....Applicant(s)   
 
 Versus  
 
   State of U.P.    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Applicant(s)   
 
:   
 
Ajay Kumar Vashistha   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 66
 
(Sr. No.88 out of 155 D.C.L.)   
 
 HON'BLE KRISHAN PAHAL, J.         

1. List has been revised.

2. Heard Sri Ajay Kumar Vashistha, learned counsel for the applicant, Sri Sunil Kumar, learned A.G.A. for the State and perused the material placed on record.

3. Applicant seeks bail in Case Crime No.114 of 2020, under Section 302 I.P.C., Police Station Soron, District Kasganj, during the pendency of trial.

4. As per prosecution story, the applicant alongwith two other co-accused persons is stated to have barged into the house of informant and committed the murder of sister-in-law of the informant on 16.04.2020 at about 10:00 a.m.

5. Learned counsel for the applicant has stated that the FIR is delayed by about twelve hours and there is no explanation of the said delay caused. The applicant has nothing to do with the said offence. The trial is at a standstill, as only one witness of fact has been examined to date. The applicant is in jail since 16.04.2020; as such, the period of incarceration is a bit less than six years. The fundamental rights of the applicant enshrined under Article 21 of the Constitution of India stand violated. There is no criminal history of the applicant. The applicant is ready to cooperate with trial. In case, the applicant is released on bail, he will not misuse the liberty of bail.

6. Per contra, learned A.G.A. has vehemently opposed the bail application but could not dispute the submissions made by the counsel for the applicant.

7. This Court had called for the status of trial from the concerned Trial Court. As per the said status report dated 04.12.2025, there are twenty-four witnesses to be examined, of which two witnesses have been examined. PW-1 is the complainant and PW-2 is an inquest witness; as such, only one witness of fact has been examined.

8. Granting the bail to the accused in Javed Gulam Nabi Shaikh Vs. State of Maharashtra and Another 2024 INSC 645, the Supreme Court has observed:

7. Having heard the learned counsel appearing for the parties and having gone through the materials on record, we are inclined to exercise our discretion in favour of the appellant herein keeping in mind the following aspects:
(i) The appellant is in jail as an under-trial prisoner past four years;
(ii) Till this date, the trial court has not been able to even proceed to frame charge; and
(iii) As pointed out by the counsel appearing for the State as well as NIA, the prosecution intends to examine not less than eighty witnesses.

8. Having regard to the aforesaid, we wonder by what period of time, the trial will ultimately conclude. Howsoever serious a crime may be, an accused has a right to speedy trial as enshrined under the Constitution of India.

9. Over a period of time, the trial courts and the High Courts have forgotten a very well settled principle of law that bail is not to be withheld as a punishment.

10. In the aforesaid context, we may remind the trial courts and the High Courts of what came to be observed by this Court in Gudikanti Narasimhulu & Ors. v. Public Prosecutor, High Court reported in (1978) 1 SCC 240. We quote:

"What is often forgotten, and therefore warrants reminder, is the object to keep a person in judicial custody pending trial or disposal of an appeal. Lord Russel, C.J., said [R v. Rose, (1898) 18 Cox]:
"I observe that in this case bail was refused for the prisoner. It cannot be too strongly impressed on the, magistracy of the country that bail is not to be withheld as a punishment, but that the requirements as to bail are merely to secure the attendance of the prisoner at trial."

9. The same principle was reiterated by the Supreme Court in Gurbaksh Singh Sibba v. State of Punjab reported in (1980) 2 SCC 565; Hussainara Khatoon v. Home Secy., State of Bihar (1980) 1 SCC 81; Kadra Pahadiya & Ors. v. State of Bihar (1981) 3 SCC 671 and Abdul Rehman Antulay v. R.S. Nayak (1992) 1 SCC 225; Mohd Muslim @ Hussain v. State (NCT of Delhi) 2023 INSC 311; A Convict Prisoner v. State 1993 Cri LJ 3242; Union of India v. K.A. Najeeb (2021) 3 SCC 713; Indrani Pratim Mukerjea v. CBI, 2022 SCC OnLine SC 695.

10. In the money laundering case of V. Senthil Balaji V. The Deputy Director, Directorate of Enforcement 2024 INSC 739, the accused was incarcerated for more than 15 months as such the Supreme Court declared "inordinate delay in the conclusion of the trial and the higher threshold for the grant of bail cannot go together".

11. In Satender Kumar Antil v. Central Bureau of Investigation reported in (2022) 10 SCC 51, prolonged incarceration and inordinate delay engaged the attention of the court, which considered the correct approach towards bail, with respect to several enactments, including Section 37 NDPS Act.

12. The Supreme Court in its latest judgement passed in SLP (Crl.) Nos.10455-10456/2025 Ramnath Mishra @ Ramanath Mishra v. Central Bureau of Investigation reiterated that issues of personal liberty must be addressed with utmost speed by Courts. The accused had already been incarcerated for more than three and a half years, in the instant and connected matters. Releasing accused on bail due to excessive delays by the High Court in deciding his application also took into account lengthy pre-trial confinement, emphasizing speedy decision-making for matters of personal liberty.

13. Considering the facts and circumstances of the case, submissions made by learned counsel for the parties, the evidence on record, taking into consideration the period of incarceration and the fact that only one witness of fact has been examined to date, 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.

14. Let the applicant- Monu Alias Deokishan Vashistha, be released on bail on furnishing a personal bond and two sureties to the satisfaction of the court concerned, subject to verification of sureties, with the conditions that he shall not tamper with evidence or intimidate witnesses and shall appear before the trial court as required.

15. Breach of any condition shall entail cancellation of bail. The observations herein shall not affect the trial on merits.

(Krishan Pahal,J.) March 9, 2026 (Ravi Kant)