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 9, Cited by 4]

Supreme Court - Daily Orders

Rishipal @ Rishipal Singh Solanki vs Raju on 1 April, 2022

Bench: D.Y. Chandrachud, Surya Kant

                                                            1




                                            IN THE SUPREME COURT OF INDIA
                                           CRIMINAL APPELLATE JURISDICTION

                                              Criminal Appeal No 541 of 2022
                                           (Arising out of SLP (Crl) No 1743 of 2022)



                      Rishipal @ Rishipal Singh Solanki                                 Appellant


                                                       Versus


                      Raju and Another                                                  Respondents




                                                       ORDER

1 Leave granted.

2 This appeal arises from a judgment of the Single Judge of the High Court of Judicature at Allahabad in Criminal Miscellaneous Bail Application No 49007 of 2020. The first respondent sought bail under Section 439 of the Code of Criminal Procedure during the pendency of the trial arising out of Case Crime No 116 of 2020 for alleged offences punishable under Sections 147, 148, 149, 323, 307, 302 read with Section 34 of the Indian Penal Code (registered at police station Singhwali Ahir, District Baghpat). The application was allowed by the High Court.

Signature Not Verified Digitally signed by Chetan Kumar Date: 2022.04.02 12:20:49 IST Reason: 2 3 Prior to the judgment of the High Court dated 9 November 2021, this Court in its judgment dated 5 March 2021 (Rishipal @ Rishipal Singh Solanki vs Amardeep and Others1) had occasion to consider the correctness of an order dated 23 November 2020 granting bail to the co-accused, Amardeep and Bhushan arising out of the same FIR. By the judgment of this Court dated 5 March 2021, the order of the High Court granting bail was set aside. 4 Notice was issued in these proceedings by an order dated 21 February 2022. 5 Mr Anupam Dwivedi, counsel has appeared on behalf of the appellant. Mr Saurav Trivedi, counsel appears on behalf of the first respondent. Mr Sarvesh Singh Baghel appears on behalf of the State of Uttar Pradesh. 6 We are unable to accept the approach of the High Court in granting bail to the first respondent despite the judgment of this Court dated 5 March 2021 having been specifically drawn to its notice. The High Court has not held that the case of the first respondent was distinguishable prima facie on facts for evaluating the case for the grant of bail. As a matter of fact, the reasons which have weighed with this Court in cancelling the bail which was granted to the co-accused would equally apply to the case of the first respondent which also arises out of the same first information report and incident. 7 We accordingly allow the appeal and set aside the impugned judgment and order of the High Court dated 9 November 2021 granting bail to the first 1Criminal Appeal No 271 of 2021 3 respondent. The application for bail shall accordingly stand dismissed and the first respondent shall surrender no later than within a week from the date of this order.

8 If the trial is not concluded within a reasonable period, the first respondent will be at liberty to pursue the remedies which are available in law. 9 Pending applications, if any, stand disposed of.

….....…...….......………………........J. [Dr Dhananjaya Y Chandrachud] ..…....…........……………….…........J. [Surya Kant] New Delhi;

April 1, 2022
CKB
                                    4


ITEM NO.33          Court 4 (Video Conferencing)             SECTION II

               S U P R E M E C O U R T O F      I N D I A
                       RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (Crl.) No.1743/2022 (Arising out of impugned final judgment and order dated 09-11-2021 in CRMBA No.49007/2020 passed by the High Court of Judicature at Allahabad) RISHIPAL @ RISHIPAL SINGH SOLANKI Petitioner(s) VERSUS RAJU & ANR. Respondent(s) (With appln.(s) for I.R. and IA No.19115/2022-EXEMPTION FROM FILING O.T. and IA No.19112/2022-PERMISSION TO FILE SLPand IA No.19116/2022-PERMISSION TO FILE ADDITIONAL DOCUMENTS/ FACTS/ ANNEXURES) Date : 01-04-2022 This petition was called on for hearing today. CORAM :

HON'BLE DR. JUSTICE D.Y. CHANDRACHUD HON'BLE MR. JUSTICE SURYA KANT For Petitioner(s) Mr. Anupam Dwivedi, Adv.
Mr. Alok Kumar Pandey, Adv. Mr. Sandeep Kumar Dwivedi, Adv. Mr. Satyam Pandey, Adv.
Mr. Vikash Kumar Sinha, Adv. Mr. Vishweshwar Mishra, Adv. Mr. Parangat Pandey, Adv. Mr. Rakesh Mishra, AOR For Respondent(s) Mr. Saurabh Trivedi, AOR 5 Mr. Sarvesh Singh Baghel, AOR UPON hearing the counsel the Court made the following O R D E R 1 Leave granted.
2 The appeal is allowed in terms of the signed order.
3 Pending applications, if any, stand disposed of.
      (CHETAN KUMAR)                     (SAROJ KUMARI GAUR)
       A.R.-cum-P.S.                         Court Master
               (Signed order is placed on the file)