Allahabad High Court High Court

Dhan Singh S/O Samrath vs State Of U.P. on 2 May, 2005

Allahabad High Court
Dhan Singh S/O Samrath vs State Of U.P. on 2 May, 2005
Author: P Srivastava
Bench: P Srivastava


JUDGMENT

Poonam Srivastava, J.

1. Heard learned counsel for the applicant, counsel for the complainant and learned A.G.A. for the State.

2. This is second bail application. The first bail application was rejected on 21.4.2004. The applicant is detained on the basis of a report under Sections 147, 148, 149, 326, 307, 504, 341 I.P.C. read with Section 2/3 U.P. Gangsters Act. The submission on behalf of the applicant is that perusal of the first information report do not show any overt act on the part of the present applicant Dhan Singh. However, in the statement under Section 161 Cr.P.C. the complainant has stated that the accused Phool Singh and Dhan Singh were holding hand of the injured and it was Hakim who had given Garasa blows severing both the forearms of the victim. The co-accused Member was assigned the role of holding the leg of the victim while the main accused Hakim wielded Garasa blow to the victim. The argument on behalf of the applicant is that there is no other new ground in the second bail application. Only ground in the second bail application is that similarly placed co-accused Member has been granted bail by this Court in Criminal Misc. Bail Application No. 2838 of 2005. Co-accused Member was assigned specific role in the first information report as well as in the statement of the first informant. The bail application is being pressed on the ground of parity. The second argument is that the applicant is in jail since 24.11.2003 but the charge has not yet been framed till date. A copy of the order sheet of Session Trial No. 110 of 2003, State v. Phool Singh and Ors. has been placed before the Court and same has been kept on record. It is clear that till date the charge has not been framed. On a number of occasion adjournments were granted as the court was vacant. Last order dated 21.2.2005 shows that the copies have not yet been supplied to the accused. The applicant can not be expected to continue in detention without there being any effort on the part of the Presiding Officer to commence the trial and it is, therefore, requested that besides the ground of parity, the delay in trial is also a new ground for grant of bail.

3. The bail application has been vehemently opposed by the counsel for the complainant. Reliance has been placed on two decisions, State of Maharashtra v. Sitaram Popat Vetal and Anr. (2004) 7 S.C.C., 521. I have gone through the said decision. The Hon’ble Supreme Court has said that it is necessary to indicate reasons for prima facie concluding that why bail is being granted particularly where an accused is charged for having committed a serious offence. In the present case no doubt that both the hands of the victim has been amputated but it is also to be noticed that similarly placed co-accused has been granted bail by this Court and on the grounds of parity, the bail application is being claimed. Secondly the applicant is in jail since 24.11.2003 but it appears that neither the charge has been framed nor the copies has been supplied to the accused. It is thus evident that there are no chances of trial being completed in near future. Learned counsel for the complainant has not been able to show as to how there is reasonable apprehension of tampering with the witnesses or threat to the complainant. The second bail application was filed on 31.7.2004 thereafter it came up on several occasions for arguments but no counter affidavit has been filed by the counsel for the complainant till date to bring to the notice of this Court that there is apprehension of tampering with the evidence. Counsel for the complainant has also placed extract of the High Court Rules and relevant Rule 18(4) of the Rules to show that every application for bail shall prominently mention the crime number, police station and sections of the offences and whether the application is first or the second or subsequent bail application.

4. I do not know why this rule has been placed before me because the bail application clearly mentions that this is second bail application and there is no concealment whatsoever. Taking into consideration entire facts and circumstances of the case, the bail application of the applicant Dhan Singh is allowed.

5. Let the applicant Dhan Singh be released on bail in case Crime No. 73 of 2003, under Sections 147, 148, 149, 326, 307, 504, 341 I.P.C. and 2/3 U.P. Gangsters Act, Police Station Shergarh, District Mathura, on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned.

6. The applicant shall furnish an undertaking also before the C.J.M. concerned that he will not indulge in any criminal activities and will not cause either any threat or any physical violence to the injured/complainant and their family members and to the witnesses of the case. If any such report is made by any of the above person either to the court or the police, it shall be properly inquired into and if any substance therein is found, it shall be open for the court below to report to this Court so that the bail may be cancelled.