Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhondu @ Mahendra vs State Of U.P. And Another
2021 Latest Caselaw 1304 ALL

Citation : 2021 Latest Caselaw 1304 ALL
Judgement Date : 21 January, 2021

Allahabad High Court
Bhondu @ Mahendra vs State Of U.P. And Another on 21 January, 2021
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9 of 2021
 

 
Applicant :- Bhondu @ Mahendra
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Deepak Singh Patel
 
Counsel for Opposite Party :- G.A.,Arun Kumar Pandey
 

 
Hon'ble Siddharth,J.

Heard learned counsel for the applicant, Shri Arun Kumar Pandey, learned counsel for the informant and learned AGA.

Order on Criminal Misc. Exemption Application

This exemption application is allowed.

Order on Criminal Misc. Anticipatory Bail Application

The instant anticipatory bail application has been filed on behalf of the applicant, Bhondu @ Mahendra, with a prayer to release him on bail in Case Crime No. 428 of 2020, under Sections 354,504 I.P.C. section 7/8 of Protection of Children From Sexual Offences Act,2012, Police Station- Pipari, District- Kaushambi, during pendency of trial.

Prior notice of this bail application was served in the office of Government Advocate and as per Chapter XVIII, Rule 18 of the Allahabad High Court Rules and as per direction dated 20.11.2020 of this Court in Criminal Misc. Anticipatory Bail Application U/S 438 Cr.P.C. No. 8072 of 2020, Govind Mishra @ Chhotu Versus State of U.P., hence, this anticipatory bail application is being heard. Grant of further time to the learned A.G.A as per Section 438 (3) Cr.P.C. (U.P. Amendment) is not required.

There is allegation against the applicant and an unknown accused person that they lifted the daughter of the informant ,who is aged about twelve years while she was sleeping under the tin shed and took her about 300 meters away and started molesting her. When she raised alarm villagers came and rescued her.

Learned counsel for the for the applicant submitted that victim in her statement under section 164 Cr.P.c., annexed with supplementary affidavit, stated that she was sleeping under the tin shed alongwith her mother,father, brother and two sisters . Applicant and unknown persons came and lifted her and took her to the orchard. When applicant was molesting and abusing her in the orchard she raised alarm. Then her grandfather came to the scene of the incident.It appears from the statement of the victim that she was sleeping alongwith with five other persons and it is incredible that when she was lifted by the accused in night she did not cried. It is natural that when the child is sleeping and disturbed she certainly starts crying. It is further submitted that allegation in under section 7/8 of POCSO Act alleged against the applicant are not made out. Applicant has been falsely implicated in this case on account of ulterior motive .There is enmity between the parties.

Learned counsel for the informant has vehemently opposed the anticipatory bail of the applicant and submitted that applicant has been rightly implicated. Offence is made out against the applicant.

Learned AGA has opposed the prayer for anticipatory bail of the applicant. He has submitted that in view of the seriousness of the allegations made against the applicant, he is not entitled to grant of anticipatory bail. The apprehension of the applicant is not founded on any material on record. Only on the basis of imaginary fear anticipatory bail cannot be granted.

After considering the rival submissions the court is of the view that allegations against the applicant are not credible. The offence alleged under sections 7/8 of POCSO Act are not made out, since there is no allegation of touching any private part of the victim. In view of the statement of the victim under section 164 Cr.P.c.,it is not credible that when applicant lifted her from her cot while she was sleeping with her family members and took her to orchard she did not cried or raised any alarm.

However these observations aare for the purpose of considering this anticipatory bail application and will not affect the trial court.

After considering the rival submissions this court finds that there is a case registered against the applicant. It cannot be definitely said when the police may apprehend him. After the lodging of FIR the arrest can be made by the police at will. There is no definite period fixed for the police to arrest an accused against whom an FIR has been lodged. The courts have repeatedly held that arrest should be the last option for the police and it should be restricted to those exceptional cases where arresting the accused is imperative or his custodial interrogation is required. Irrational and indiscriminate arrests are gross violation of human rights. In the case ofJoginder Kumar v. State of Uttar Pradesh AIR 1994 SC 1349the Apex Court has referred to the third report of National Police Commission wherein it is mentioned that arrests by the police in India is one of the chief source of corruption in the police. The report suggested that, by and large, nearly 60 percent of the arrests were either unnecessary or unjustified and that such unjustified police action accounted for 43.2 percent of expenditure of the jails. Personal liberty is a very precious fundamental rights and it should be curtailed only when it becomes imperative. According to the peculiar facts and circumstances of the peculiar case the arrest of an accused should be made.

Hence in case of his arrest the applicant is directed to be enlarged on anticipatory bail without expressing any opinion on the merits of the case and considering the nature of accusations and his antecedents as per the Constitution Bench judgment of the Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98 and order dated 22.05.2020 passed by this Court in Criminal Misc. Anticipatory Bail Application No.2609 of 2020. The future contingencies regarding anticipatory bail being granted to applicant shall also be taken care of as per the aforesaid judgment of the Apex Court.

Let the applicant involved in the aforesaid crime be be released on anticipatory bail on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the trial court concerned with the following conditions:-

1. The applicant shall not leave India during the currency of trial without prior permission from the concerned trial Court.

2. The applicant shall surrender his passport, if any, to the concerned trial Court forthwith. His passport will remain in custody of the concerned trial Court.

3. That 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;

4. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.

5. In case, the applicant misuses the liberty of bail, the trial Court concerned may take appropriate action in accordance with law and judgment of Apex Court in the case of Sushila Aggarwal vs. State (NCT of Delhi)- 2020 SCC Online SC 98.

6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

7. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

8. The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 21.1.2021

Atul kr. sri.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter