Allahabad High Court High Court

Rajendra vs State Of U.P. on 8 January, 2010

Allahabad High Court
Rajendra vs State Of U.P. on 8 January, 2010
Court No. - 55

Case :- CRIMINAL APPEAL No. - 4771 of 2009

Petitioner :- Rajendra
Respondent :- State Of U.P.
Petitioner Counsel :- D.K. Dewan,V.K. Maheshwari
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Vijay Kumar Verma,J.

The appellant Rajendra has been convicted and

sentenced under section 302/34 IPC vide judgement and order

dated 12.06.2009 passed by the Sessions Judge, J. P. Nagar at

Amroha in S.T. No. 467 of 2003 as leading case (consolidated)

with S.T. No. 467A of 2003 and 468 of 2003, P.S. Rajab Pur,

District J. P. Nagar.

Heard Sri D. K. Dewan, learned counsel for the

appellant and learned A.G.A. for the respondent and perused the

record.

The submission made by learned counsel for the

appellant is that the appellant has been wrongly implicated in the

case because of enmity, as the wife of the appellant was

murdered in the year 1999, in which the deceased Roop Singh as

well as the first informant P.W. 1Smt. Munni and P.W. 2 Sanjeev

(another eyewitness) were all convicted and in Appeal, they have

been enlarged on bail. It is noteworthy that the appellant is real

brother of the deceased Roop Singh and also the real brother of

P.W. 1 Smt. Munni and P.W. 2 Sanjeev, between whom long

standing enmity is going on. The learned counsel for the

appellant has further submitted that presence of the first

informant at the place of alleged occurrence is highly doubtful, as

the incident is said to have taken place in the field on the tube-

well, where the first informant Smt. Munni Devi, married sister of

the deceased, could not likely to be present in the night at 3.00

a.m. It is further contended that one of the sons of the appellant

was the informant in the case of the murder of his mother (wife of
the appellant) against the deceased and P.W. 1 and 2 as well as other persons.

It is also submitted that because of the involvement of the deceased

and other relatives in the murder of the wife of the appellant, the appellant has

been falsely implicated in the present case regarding which there is no evidence.

It is further submitted that the statement of the defence witness

produced by the appellant before the trial has not been discussed in the

judgement of the trial court. Only one side of the picture of the case has been

considered.

Learned counsel for the appellant further argued that the appellant

was on bail during trial and he did not misuse the bail and there is no criminal

history of the appellant.

Considering the facts and circumstances of the present case and

keeping in view that the appellant as well as the deceased and other prosecution

witnesses are closely related and also the fact that in the other case related to

the murder of the wife of the appellant, the first informant and other relatives,

who were convicted, have already been granted bail in criminal appeal no. 2484

of 2008 and 2482 of 2008 vide order dated 28.01.2009 (the record of which has

been placed before us), in our view, the appellant has made out a prima facie

case of grant of bail.

Let the appellant Rajendra be released on bail in above case till

disposal of the appeal on his furnishing personal bond and two sureties in the

like amount to the satisfaction of the trial court concerned subject to depositing

half of the amount of fine imposed by the Trial Court. The realisation of

remaining amount of fine shall remain stayed during the pendency of the appeal.
08.01.2010
yachna/-