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 5, Cited by 0]

Allahabad High Court

Shayam Manohar And Another vs State Of U.P. Thru. Prin. Secy. Home Lko. ... on 28 January, 2023

Author: Karunesh Singh Pawar

Bench: Karunesh Singh Pawar





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 12
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 197 of 2023
 

 
Applicant :- Shayam Manohar And Smt. Surya Kala
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. And Another
 
Counsel for Applicant :- Diwakar Prasad Tiwari
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.
 

The applicants have moved the present application under Section 438 of Cr.P.C. praying for grant of anticipatory bail in Case Crime No.0162/2022 under sections 308, 323, 504 I.P.C., P.S. Katra Bazar, district Gonda.

Heard learned counsel for the applicants and learned A.G.A. for the State.

It is submitted on behalf of the applicants that the occurrence is of 6.5.2022 at 8.30p.m.. Initially, an N.C.R. was registered against four persons including the present applicant. During investigation, on the basis of fake medical report and CT Scan of head of the injured, section 308 I.P.C. was added to the case and the said NCR was converted into case crime No.162 of 2022 under sections 323, 308, 504 I.P.C. on 23.5.2022.

It is next submitted that it is an admitted case of the prosecution that there is an animosity between the parties relating to land dispute. The parties belong to the same family. The applicant is 66 years old. He further submits that the applicant has cooperated in the investigation. Charge sheet has been filed. He undertakes to cooperate in the trial.

Learned A.G.A. has opposed the prayer made by the applicant's counsel.

Without expressing any opinion on the merits of the case and considering the nature of accusation and having no criminal antecedents, the undertaking given on behalf of the applicants that they shall cooperate in the trial and gravity of offence, and general role of assault has been assigned on four persons, I am of the opinion that the applicants are entitled to be released on bail in this case in the light of judgment of Supreme Court in Sushila Aggarwal and others vs. State (NCT of Delhi) and another (2020)5 SCC 1, subject to her cooperation in the trial.

In view of the above as also keeping in view of the judgment in Sushila Aggarwal vs. State (NCT of Delhi) 2020 SCC OnLine 98, the accused applicants are directed to surrender before trial court if they are summoned to face trial for offence in question after filing of the charge sheet. The accused applicants shall be released on bail by the trial court on their furnishing a personal bond and two sureties each of the like amount to the satisfaction of the trial Court, with the following conditions.

(i) The applicants shall not, directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the court or tamper with the evidence;

(ii) The applicants shall not leave India without the previous permission of the court;

(iii)The applicants shall not pressurize/ intimidate the prosecution witness;

(iv)The applicants shall appear before the trial court on each date fixed unless personal presence is exempted;

(v) In case of breach of any of the above conditions the court below shall have the liberty to cancel the bail;

Any other reasonable restrictions/conditions which the trial court may deem fit and proper can be imposed.

It is made clear that the observations made in granting bail to the applicant shall not in any way affect the trial Judge in forming his independent opinion based on the testimony of the witnesses.

In view of the aforesaid, the anticipatory bail application is allowed.

Order Date :- 28.1.2023 kkb/