Allahabad High Court
Vimlesh vs State Of U.P. on 8 February, 2024
Author: Ajay Bhanot
Bench: Ajay Bhanot
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:22642 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 54494 of 2023 Applicant :- Vimlesh Opposite Party :- State of U.P. Counsel for Applicant :- Vidhu Bhushan Singh,Rudra Pratap Pandey Counsel for Opposite Party :- G.A.,Janmed Kumar Hon'ble Ajay Bhanot,J.
Shri Janmed Kumar, learned counsel has entered appearance on behalf of the informant.
By means of this bail application the applicant has prayed to be enlarged on bail in Case Crime No. 327 of 2023 at Police Station Karhal, District Mainpuri under Sections 147, 148, 149, 120B, 302, 307, 34, 452, 336 IPC and Section 3/25/27 of Arms Act and Section 7 of Criminal Law Amendment Act. The applicant is in jail since 20.06.2023.
The bail application of the applicant was rejected by learned trial court on 28.09.2023.
The applicant has been nominated as one of the principal offenders who discharged his firearm and shot dead the deceased Kayam Singh. The applicant has also been attributed role in the murder of the other two other deceased persons. There are eye witnesses to the incidents.The applicant is a repeat offender. The offence is grave. There is likelihood that the applicant committed the offence. At this stage, no case for bail is made out.
Without going into the merits of the case, the bail application is dismissed.
Considering the gravity of the offence, interest of justice will be served by directing the learned trial court to expedite the trial within a stipulated period of time.
The trial court is directed to conclude the trial within a period of one year from the date of receipt of a certified copy of this order. The learned trial court shall proceed with the hearing on a day to day basis to ensure that the above stipulated timeline of one year is strictly adhered to. All witnesses and counsels are directed to cooperate with the trial proceedings.
The trial court has also to be conscious of the rights of the accused persons and is under obligation of law to ensure that all expeditious, necessary and coercive measures as per law are adopted to ensure the presence of witnesses. Counsels or parties who delay or impede the proceedings should not only be discouraged from doing so but in appropriate cases exemplary costs should also be imposed on such parties/ counsel.
The learned trial court shall issue summons by regular process as per Section 62 Cr.P.C. and also by registered post as provided under Section 69 Cr.P.C. to expedite the trial.
The learned trial court shall promptly take out all strict coercive measures against all the witnesses in accordance with law who fail to appear in the trial proceeding. Counsels or parties who delay or impede the proceedings should not only be discouraged from doing so but in appropriate cases exemplary costs should also be imposed on such parties/ counsel.
The police authorities shall ensure that warrants or any coercive measures as per law taken out by the learned trial court to ensure that the attendance of the witnesses are promptly executed.
The Superintendent of Police, Mainpuri shall file an affidavit before the trial court on the date fixed regarding status of execution of the warrants/service of summons taken out by the learned trial court.
In case there is a failure on part of the police authorities to execute the warrants or other coercive measures, the Superintendent of Police, Mainpuri shall state the reasons for the same in the said affidavit and also show the steps taken to execute the warrants. The Superintendent of Police, Mainpuri shall simultaneously inform the Additional Director General of Police (ADG) Agra Zone, about the aforesaid failure of the police authorities in the first instance to execute the warrants and coercive measures issued by the learned trial court. If required, the Additional Director General of Police (ADG) Agra Zone, may issue an appropriate directions to ensure that the warrants issued are promptly executed by the learned trial court.
The delay in execution of warrants and consequent absence of witnesses is one of the principal causes of delays in criminal trials and has to be addressed effectively by all stakeholders.
The counsels as well as the learned trial court are directed to comply with the directions issued by this Court in Noor Alam Vs. State of U.P. rendered in Criminal Misc. Bail Application No. 53159 of 2021. In case any strike happens during the course of the trial, the learned trial court is directed to ensure full compliance of the directions issued in Noor Alam (supra) so that the pace of the trial does not suffer.
It is further directed that in case any accused person who has been enlarged on bail does not cooperate in the trial or adopts dilatory tactics, the learned trial court shall record a finding to this effect and cancel the bail without recourse to this Court.
The trial judge shall submit a fortnightly report on the progress of trial and the steps taken to comply with this order to the learned District Judge.
A copy of this order be communicated to the learned trial judge through the learned District Judge, Mainpuri by the Registrar (Compliance) by FAX.
Order Date :- 8.2.2024 Dhananjai