Citation : 2019 Latest Caselaw 5668 ALL
Judgement Date : 8 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 27011 of 2019 Applicant :- Jahiruddin Opposite Party :- State Of U.P. Counsel for Applicant :- Mohammad Zakir Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
Sri Amir Khan, learned counsel filed his vakalatnama on behalf of the informant today, is taken on record.
Heard Sri Mohammad Zakir, learned counsel for the applicant, Sri Amir Khan, learned counsel for the informant, Sri Mohd. Shoaib Khan, learned A.G.A. for the State and perused the material on record.
The instant bail application has been filed on behalf of the applicant, Jahiruddin with a prayer to release him on bail in Case Crime No. 121 of 2019, under Section 363 I.P.C., Police Station- Salempur, District- Bulandshahr, during pendency of trial.
It is argued by the learned counsel for the applicant that as per the allegations made in the F.I.R., on 03.04.2019, the victim was enticed away by the co-accused-Salman with the help of the applicant. It has further been submitted that the girl was recovered on 10.04.2019, thereafter, her statement under section 164 Cr.P.C was recorded wherein it has been stated that on 03.04.2019 at 07:00 p.m., when she was going to her fields, the accused persons came and forcibly took away the victim on their motorcycle to Bulandshahr, however, the applicant returned whereas she was taken by the co-accused-Salman to Gulawati where she was sexually assaulted. There is no allegation of any offence being done by the applicant. As per the medical report, she is aged about 15-16 years. The applicant is languishing in jail since 20.05.2019. The applicant does not have any previous criminal history. In case, he is released on bail, he will not misuse the liberty of bail and will cooperate in the trial by all means. Lastly, it is submitted that there is no chance of applicant fleeing away from judicial process or tampering with the witnesses.
Per contra learned A.G.A. has opposed the bail prayer of the applicant by contending that the innocence of the applicant cannot be adjudged at pre trial stage, therefore, he does not deserves any indulgence. In case the applicant is released on bail he will again indulge in similar activities and will misuse the liberty of bail.
Having considered the submissions of the parties and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another, reported in (2018) 3 SCC 22 and without expressing any opinion on the merits of the case, let the applicant involved in the aforesaid crime be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions that :-
1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.
2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.
3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 8.7.2019
JK Yadav
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!