Citation : 2016 Latest Caselaw 2042 ALL
Judgement Date : 28 April, 2016
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 46 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13468 of 2016 Applicant :- Sonu Opposite Party :- State Of U.P. Counsel for Applicant :- Sudhir Kumar Agarwal Counsel for Opposite Party :- G.A. Hon'ble Vipin Sinha,J.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The present bail application has been filed by the applicant in case crime No. 109 of 2015, under Sections 363, 366 IPC and 3/4 POCSO Act, police station Shahpur, District Muzaffar Nagar with the prayer to enlarge him on bail.
I have perused the prosecution story as set up in the FIR and also the bail rejection order.
The contention as raised at the Bar by learned counsel for the applicant is that the accused-applicant has been falsely implicated in the present case due to ulterior motive. It is further contended that with regard to the incident of 25.3.15, the FIR itself has been lodged on 28.3.15. It is also contended that even if the alleged eye witness had seen the girl on 25.3.15 then why the name of the applicant has not been disclosed in the FIR even the first informant has also been informed on 26.3.15. A reliance has also been placed upon the statement of the victim recorded under Section 164 Cr.P.C. It is lastly contended that the applicant is in jail since 18.8.15 and in case he is enlarged on bail, he will not misuse the liberty of bail.
Learned A.G.A. has opposed the prayer for bail.
It is apparent that it would not be possible to conclude the trial in near future and in the opinion of this Court, it would not be appropriate to keep the applicant in jail till the conclusion of the trial.
Without expressing any opinion on the merits of the case, at this stage, prima facie, a case for bail has been made out. However, the said prima facie view will not in any manner adversely affect the case of the prosecution.
The prayer for bail is granted. The application is allowed.
Let the applicant Sonu involved in the aforesaid crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of court concerned.
Order Date :- 28.4.2016
Anand
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!