Citation : 2019 Latest Caselaw 5744 ALL
Judgement Date : 8 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 78 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26882 of 2019 Applicant :- Amit Kumar Opposite Party :- State Of U.P. Counsel for Applicant :- Santosh Kumar Pandey,Rajnish Kumar Pandey Counsel for Opposite Party :- G.A. Hon'ble Mrs. Manju Rani Chauhan,J.
Heard Mr. Santosh Kumar Pandey, learned counsel for the applicant and Mr. Lalji Maurya, learned counsel for the State as well as perused the material on record.
The present bail application has been filed by the applicant-Amit Kumar with a prayer to enlarge him on bail in Case Crime No. 10 of 2019, under Sections 363 and 366 I.P.C., Police Station-Khudaganj, District-Shahjahanpur, during the pendency of the trial.
It has been argued by learned counsel for the applicant that for the alleged incident dated 9th January, 2019, the present first information report has been lodged on 11th January, 2019 by Virendra Singh i.e. father of the victim, namely, Anamika against the applicant i.e. after two days from the date of the alleged incident for which no plausible explanation has been given which makes the prosecution case doubtful. In the first information report, it has been alleged that on 9th January, 2019 at 08:30 a.m. (morning), the victim went to the school but she did not return. The informant and his other family members tried to search her but she could not be traced. It has further been alleged that the victim was persuaded by the applicant to go with him. It has further been argued by the learned counsel for the applicant that in the statement recorded under Section 164 Cr.P.C., the victim has stated that when she was going to her school, the applicant met her on the way and he took her to the Bus stand and from where, he took her to Gurgaon, when she objected, the applicant took her to Khudaganj, where the Police caught them and the applicant has been arrested. In the said statement, the victim has spoken nothing negative against the applicant. It has further been argued by the learned counsel for the applicant that the real fact is that the victim had an affair with the applicant and she went along with the applicant to Gurgaon on her own free will, where they were stayed as husband and wife. It is impossible to believe that a grown up major girl can be taken in most crowded places against her will for such a long distance. There is no evidence that she ever protested or resisted the act of the applicant or made any complaint all this while. The victim was forced to give some incriminating statements against the applicant under coercive pressures. Overall circumstances of the case are that the parties are consenting. The applicant has not criminal antecedents to his credit except the present one. It is next contended that there is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. The applicant is in jail since 13th January, 2019.
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. However, the learned A.G.A. could not dispute the factual submissions as urged by the learned counsel for the applicant.
Considering the facts and circumstances of the case, submissions made by learned counsel for the parties and the material on record as well as the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. & Another reported in (2018) 3 SCC 22 and without expressing any opinion on merit of the case, let the applicant involved in aforesaid case crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions:-
(i) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial court to treat it as abuse of liberty of bail and pass orders in accordance with law.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the court on the date fixed in such proclamation, then, the trial court shall initiate proceedings against him, in accordance with law, under Section 174-A of the Indian Penal Code.
(iv) The applicant shall remain present, in person, before the trial court on the dates fixed for (i) opening of the case, (ii) framing of charge and (iii) recording of statement under Section 313 Cr.P.C. If in the opinion of the trial court absence of the applicant is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of bail and proceed against him in accordance with law.
(Manju Rani Chauhan, J.)
Order Date :- 8.7.2019
Sushil/-
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!