Citation : 2019 Latest Caselaw 6072 ALL
Judgement Date : 9 July, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 76 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 5143 of 2018 Applicant :- Haneef Khan Opposite Party :- State Of U.P. Counsel for Applicant :- Amit Kumar Srivastava,C.P.Misra I Counsel for Opposite Party :- G.A. Hon'ble Aniruddha Singh,J.
Rejoinder affidavit filed today is taken on record.
Heard learned counsel for the applicant as well as Sri P.K. Srivastava, learned AGA for the State and perused the record.
According to prosecution case, FIR was lodged against Haneef alleging that on 17.10.2017 he at 1:30(night) he tried to rape the complainant.
It is submitted by learned counsel for the applicant that the applicant is languishing in jail since 18.12.2017(more than one year and six months) having no criminal history. He has been falsely implicated. The case of prosecution is not corroborated by medical evidence. The prosecutrix is a married lady having three children. Story shown by the prosecution is false, fabricated and unnatural. It is not possible for anybody to enter into the house of any other person in the night at 1:30 A.M. There is no possibility to get this case decided in near future due to heavy work load in trial Court. In case applicant is released on bail, he will not misuse the liberty of bail and will cooperate in the trial.
On the other hand, learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid fact as argued by learned counsel for the applicant. He admitted that the applicant has no criminal history.
Considering the submission of learned counsel for the parties, facts of the case, nature of allegation, period of custody, gravity of offence and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.
Let applicant Haneef Khan involved in Case Crime No.548 of 2017, under Section 376, 452, 506 IPC, Police Station Bhojipura, District Bareilly be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions:
1. The applicant will not tamper with the evidence during the trial.
2. The applicant will not pressurize/ intimidate the prosecution witness.
3. The applicant will appear before the trial court on the date fixed, unless personal presence is exempted.
4. The applicant shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected.
5. The applicant shall not directly or indirectly make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer or tamper with the evidence.
In case of breach of any of the above conditions, the court below shall be at liberty to cancel the bail.
Order Date :- 9.7.2019
P.P.
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!