Citation : 2011 Latest Caselaw 3305 ALL
Judgement Date : 1 August, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 43 Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 4384 of 2011 Petitioner :- Kamlesh Kumar Respondent :- State Of U.P. Petitioner Counsel :- Vinod Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the appellant and learned AGA and perused the impugned judgement rendered by the learned Additional Sessions Judge, Court No. 4, Pilibhit in Sessions Trial No. 506 of 2010.
Admit. Summon lower court record.
Learned counsel for the appellant submitted that the prosecutrix developed sexual relations with the appellant for about three months. Moreso she was major, therefore, she was a consenting party. The FIR was lodged on account of the fact that the appellant was not agreeable to marry with the prosecutrix. Moreso, the prosecutrix revealed about the incident and made allegation of rape when she could not conceal the aforesaid sexual relations and everything had come to the knowledge of the family members.The learned counsel for the appellant further submitted that the appellant was on bail during the trial and never abused the same. The maximum sentence imposed on the appellant is of seven years under section 376 IPC . It was further contended that in case the appellant is not released on bail, the appeal would, in due course, become infructuous as there is no hope of an early hearing of the appeal due to heavy dockets.
In my opinion, prima facie, the aforesaid submissions of the learned counsel for the appellant have substance, therefore, it is just and expedient to exercise the discretion in favour of the appellant.
Keeping in view the nature of offence, evidence, complicity of the accused, the severity of punishment and submissions of the learned counsel for the appellant and the learned AGA, I am of the view that the appellant has made out a case for bail.
Let the appellant Kamlesh Kumar involved in the aforesaid session trial be released on bail during the pendency of the appeal on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned.
The realisation of half of the fine shall remain stayed during pendency of the appeal, provided the appellant deposits half of the fine within one month.
On acceptance of bail bonds and personal bonds, the lower court shall transmit photo state copies thereof to this Court for being kept on the record of this appeal.
Let the paper books be prepared.
List the appeal for hearing in due course
Order Date :- 1.8.2011
shailesh
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!