Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikram (Seconda Bail) vs State Of U.P. And Anr.
2021 Latest Caselaw 3292 ALL

Citation : 2021 Latest Caselaw 3292 ALL
Judgement Date : 12 March, 2021

Allahabad High Court
Vikram (Seconda Bail) vs State Of U.P. And Anr. on 12 March, 2021
Bench: Karunesh Singh Pawar



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 28
 

 
Case :- BAIL No. - 10017 of 2020
 

 
Applicant :- Vikram (Seconda Bail)
 
Opposite Party :- State Of U.P. And Anr.
 
Counsel for Applicant :- Sudhaker Prakash
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.

Heard learned counsel for the applicant, learned Additional Government Advocate for the State and perused the record.

This is second bail application, the first having been rejected by this court for want of prosecution vide order dated 19.4.2020.

Learned counsel for the applicant submits that five fact witnesses have been examined and no fact witnesses remain to be examined. Only, the formal witnesses are to be examined. The applicant has been falsely implicated. Charge-sheet in the matter has already been filed. In the medical examination, no opinion regarding sexual assault has been given. The applicant has no previous criminal history. The applicant is in jail since 25.8.2013.

It is further submitted that there is no possibility of the applicant of fleeing away after being released on bail or tampering with the witnesses. In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.

Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.

Considering the facts and circumstances of the case, including the judgment dated 1.2.2021 passed in Criminal Appeal No.98 of 2021 Union of India versus K.A. Najeeb by Hon'ble Supreme Court and the fact that the applicant has no criminal history and charge-sheet in the matter has already been filed, arguments advanced by learned counsel for the parties, for the period for which he is in jail and without expressing any opinion on the merits of the case, I find it to be a fit case for enlarging the applicant on bail.

Let the applicant Vikram involved in Case Crime No. 130/2013 under Sections 376Gha, 308, 323 I.P.C. and Sections 3/4 POCSO Act, P.S. Imiya Sultanpur, district Sitapur 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 which are being imposed in the interest of justice:-

(i) The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurize/ intimidate the prosecution witness.

(iii) 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.

(iv) 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.

(v) 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.

(vi) 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.

Order Date :- 12.3.2021

kkb/

 

 

 
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