Citation : 2018 Latest Caselaw 1737 ALL
Judgement Date : 27 July, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD ?A.F.R. Court No. - 48 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27763 of 2018 Applicant :- Kanhaiya Lal Mishra Opposite Party :- State Of U.P. Counsel for Applicant :- Ashish Kumar Gupta,Amit Kumar Srivastava Counsel for Opposite Party :- G.A. Hon'ble Karuna Nand Bajpayee,J.
Heard learned counsel for the applicant and learned A.G.A.
Perused the record.
Submission of the counsel for the applicant is that the entire prosecution story is false and concocted and the allegations have been made against the applicant with the malicious object of defiling his image in society as the applicant is having a public face and has also a political life. As is not very unusual being in public life for long, he has also incurred some enemies and one Sandeep @ Sonu is one such person, who nurtures strong feelings of disdain against the applicant. Counsel has drawn the attention of the Court to paragraph-12 of the affidavit in which it has been asserted that there was a dispute over a landed property and an application had been moved against the aforesaid [email protected] At one point of time [email protected] had also assaulted upon the applicant in which the applicant sustained several injuries regarding which an F.I.R. against the aforesaid [email protected] was also lodged as Case Crime No. 16 of 2018, under Sections 323, 307, 504, 506, 427 I.P.C., P.S.- Aurai, District- Bhadohi on 25.1.2018. Reliance in this regard has been placed on annexure no. 7 to this application. Apart from this, the brother of applicant had also lodged a report against aforesaid [email protected] and some other persons, which was registered as Case Crime No. 14 of 2018, under Sections 323, 504, 506, 452 I.P.C., P.S.- Gyanpur, District- Bhadohi. To substantiate the same reliance has been placed on annexure no. 8 to this application. Beside this, a relative of the applicant namely Smt. Maya Devi has also lodged an F.I.R. against [email protected] which was registered as Case Crime No. 182 of 2017, under Sections 354A, 504, 506 I.P.C., P.S.- Gyanpur, District- Bhadohi. Indignated because of the aforesaid background, [email protected] hatched a conspiracy against the applicant and contrived to lay a trap in order to embroil the applicant in such kind of controversy as is involved in the present case and managed to get this entirely false case lodged through one Laxmi, who also originally hails from the district Bhadohi. Learned counsel has also tried to show proximate nexus between the alleged victim Laxmi and the aforesaid [email protected] and in that regard, reliance has been place upon annexure no. 9 to this application, which contains the details of mobile numbers and call details of Laxmi and [email protected] Counsel has also tried to show that the mobile number belonging to the victim is 7518155565 while the mobile number which has been used by [email protected] is 9918560001. The customer application form showing number of [email protected] has also been annexed as part of annexure no. 9. Learned counsel for the applicant has emphasized upon the call details pertaining to date 22.5.2018 which is said to be the date of incident and which shows that the alleged victim had made contact with aforesaid [email protected] on the day of incident a number of times. Contention is that the proximity of the victim with aforesaid [email protected] and the inimical relationship of the applicant with [email protected], have been in the background of false implication of the applicant in this case and the aforesaid clinching circumstances are sufficient to expose the conspiracy hatched against the applicant. Further submission is that there are serious incompatibilities between the version given out in the F.I.R. and the later version given before the Magistrate by the victim and the entire story introduced before the Magistrate about the victim having attempted to dial 100 number and then failing in the same, the forceful opening of bathroom by the applicant and the entire story of deleting the mobile numbers by the victim, were facts conspicuously absent in the version given in the F.I.R. All this story was also conspicuously absent in the statement given before the investigating officer. Counsel has also tried to show the other elements of improbability in the prosecution story. In addition to it, it has also been argued that even if the prosecution version is taken as such it would indicate that the victim after coming in contact with the applicant had developed intimate acquaintance with him, had also exchanged her telephone number with him, was keeping constant touch with him, and was expecting that the applicant would be providing her with some job. Even on the day of incident she is said to have gone to the applicant in the hope of getting a job. Argument is that all these circumstances and the manner in which they have been described by the victim are giving rise to the parallel probability of she being either a consenting party in the whole episode or of being an instrument who was simply baiting and laying trap upon the applicant in order to make scandal out of it at the behest of somebody who in the present case was none else than the aforesaid [email protected] with whom the details of enmity have already been described. Further submissions is that the victim is a married lady fully mature and grown up while the applicant is a person above 60 years in age. This is certainly not a case where the victim was a naive minor who could be easily mislead because of her innocence or be exploited by anybody against her will. Several other submissions in order to demonstrate the falsity of the allegations made against the applicant have also been placed forth before the Court. The circumstances which, according to the counsel, led to the false implication of the accused have also been touched upon at length. It has been assured on behalf of the applicant that he is ready to cooperate with the process of law and shall faithfully make himself available before the court whenever required and is also ready to accept all the conditions which the Court may deem fit to impose upon him. It has also been pointed out that the accused is in jail since 23.5.2018 and that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.
Learned A.G.A. opposed the prayer for bail.
After perusing the record in the light of the submissions made at the bar and after taking an overall view of all the facts and circumstances of this case, the nature of evidence, the period of detention already undergone, the unlikelihood of early conclusion of trial and also the absence of any convincing material to indicate the possibility of tampering with the evidence, this Court is of the view that the applicant may be enlarged on bail.
Let the applicant- Kanhaiya Lal Mishra, involved in Case Crime No. 279 of 2018, u/s 376 I.P.C., P.S.- Sigra, District- Varanasi, be released on bail on his executing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned on the following conditions :-
(1) The applicant will not make any attempt to tamper with the prosecution evidence in any manner whatsoever.
(2) The applicant will personally appear on each and every date in the court and his personal presence shall not be exempted unless the court itself deems it fit to do so in the interest of justice.
It may be observed that in the event of any breach of the aforesaid conditions, the court below shall be at liberty to proceed for the cancellation of applicant's bail.
It is clarified that the observations, if any, made in this order are strictly confined to the disposal of the bail application and must not be construed to have any reflection on the ultimate merits of the case.
Order Date :- 27.7.2018
Naresh
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!