Allahabad High Court High Court

Dhanpal Son Of Ram Chandra (In … vs State Of U.P. on 28 September, 2005

Allahabad High Court
Dhanpal Son Of Ram Chandra (In … vs State Of U.P. on 28 September, 2005
Author: R Singh
Bench: R Singh


JUDGMENT

Ravindra Singh, J.

1. Heard Shri Radhey Shyam Shukla learned counsel for the applicant and learned A.G.A.

2. This application is filed by the applicant Dhanpal with a prayer that he may be released on bail in case crime No. 178 of 2005, under Section 364 I.P.C., P.S. Nigohi district Shahjahanpur.

3. From the perusal of the record, it reveals that in the present case F.I.R. was lodged by Sri Morpal against the applicant on 14.4.2005 at 7.45 p.m. in respect of the incident which had occurred on 13.4.2005 at 10.00 p.m. against the applicant.

4. According to prosecution version one Ram Sewak the real brother of the first informant was kidnapped by the applicant and other co-accused persons. Its information was given by the witness Data Ram. Thereafter, search was made, but the kidnapped person namely Ram Sewak be could not recovered. Therefore, the F.I.R. was lodged. After lodging the F.I.R. the abducted person was recovered from the company of the applicant and other co-accused persons. At the time of the recovery the applicant was arrested and from his possession one country made pistol and cartridges were recovered. He disclosed the name of other co-accused person also. The recovery was made from a jungle by the police where the encounter has taken place between the police party and the miscreants. Thereafter, the statements of the alleged abducted person Ram Sewak was recorded, who supported the prosecution story.

5. It is contended by the learned counsel for the applicant that the abducted person was recovered on the same day of lodging of the F.I.R. The abducted person was recovered unhurt. No attempt was made by the applicant and other co-accused person to cause injury on his person and there was a sufficient opportunity for the applicant to commit his murder, but he was not murdered and there is no allegation in respect of the demand of ransom. The applicant was falsely implicated in this case due to village partibandi.

6. It is opposed by the learned A.G.A. by submitting that the applicant is named in the F.I.R., but on the next date of the F.I.R. the alleged abducted person was recovered by the police in police encountere. At the time of his recovery the applicant was also arrested by the police, so the applicant does not deserve for bail.

7. After considering the facts and circumstances of the case and submissions made by the learned counsel for the applicant, learned A.G.A. the applicant is not entitle for bail at this stage.

8. Accordingly, the bail application is rejected.