Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mithlesh Prajapati vs State Of U.P. And 3 Others
2022 Latest Caselaw 1327 ALL

Citation : 2022 Latest Caselaw 1327 ALL
Judgement Date : 25 April, 2022

Allahabad High Court
Mithlesh Prajapati vs State Of U.P. And 3 Others on 25 April, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 53793 of 2021
 

 
Applicant :- Mithlesh Prajapati
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Ashwani Kumar Pathak,Manoj Kumar,Pulak Ganguly,Vikash Kumar Tiwari
 
Counsel for Opposite Party :- G.A.,Akhilesh Kumar Mishra
 

 
Hon'ble Sanjay Kumar Pachori,J.

Counter affidavit filed today by learned counsel for the first informant is taken on record.

Heard Shri Pulak Ganguly, learned counsel for the applicant, learned A.G.A. for the State, Shri Akhilesh Kumar Mishra, learned counsel for the first informant and perused the material on record.

The present bail application has been filed on behalf of applicant Mithlesh Prajapati under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 259 of 2021 for offence punishable under Sections 363, 366, 376 of the Indian Penal Code and Section 3/4 Protection of Children from Sexual Offences Act, registered at Police Station Gauribazar, District Deoria, during pendency of the trial, after rejecting the bail application of the applicant by Additional Sessions Judge/Special Judge (POCSO Act), Court No. 1, Deoria vide order dated 30.11.2021.

Brief facts of the case are that the First Information Report dated 23.8.2021 has been lodged by mother of the victim against the applicant stating therein on 20.8.2021 at about 8.30 p.m. the applicant enticed away her minor daughter, aged about 15 years. Her daughter has taken with her gold and silver jewellery and cash from her house. First informant tried to search her daughter, but she could not find her.

After lodging the first information report, statement of the victim under Section 161, Cr.P.C. was recorded on 20.9.2021. Medical examination of the victim was conducted on 23.9.2021. Statement of the victim under Section 164, Cr.P.C. was also recorded on 23.9.2021. After recording the statements of the prosecution witnesses under Section 161, Cr.P.C., charge sheet has been submitted on 29.9.2021. The applicant was arrested on 24.9.2021.

Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that as per High School certificate, age of the victim was about 15 years at the time of incident, but as per ossification test report dated 23.9.2021, all epiphisis of right elbow, right knee and right wrist joint of the victim were found fused and on the basis of radiological examination, age of the victim was 19 years on 23.9.2021 (after one month of the incident). It is further contended that the victim has not supported the prosecution case in her statements recorded under Section 161 & 164, Cr.P.C. It is further submitted that the victim has stated that she has gone with the applicant on her own free and sweet will and solemnized marriage in a temple.

He has next argued that the applicant has no previous criminal history and if the applicant is released on bail, he shall not misuse the liberty of bail.

Per contra, learned A.G.A. and learned counsel for the first informant have supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submit that the allegations involved are very serious in nature and the delay in lodging the FIR cannot be said to be fatal to the case at this juncture while considering the application of bail. But they could not point out any material to the contrary. They further submit that in case the applicant is released on bail, he will again indulge in similar activities and will misuse the liberty of bail.

After considering the facts of the present case it prima facie appears that;

(a) Age of the applicant was 21 years at the time of incident;

(b) As per school certificate, age of the victim was about 15 years at the time of incident, but as per ossification test report, age of the victim was 19 years on 23.9.2021 (after one month of the incident);

(c) Victim has not supported the prosecution case in her statements recorded under Section 161 & 164, Cr.P.C. It would not be appropriate to discuss the same at this stage;

(d) Victim has travelled with the applicant on her free and sweet will and solemnized marriage in a temple.

It is a settled law that while granting bail, the court has to keep in mind the nature of accusation, the nature of the evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, the circumstances which are peculiar to the accused, his role and involvement in the offence, his involvement in other cases and reasonable apprehension of the witnesses being tampered with.

Taking into account the totality of facts and keeping in mind, the ratio of the Apex Court's judgment in the case of State of Rajasthan v. Balchand @ Baliay (1977) 4 SCC 308, Gudikanti Narasimhulu And Ors., v. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, Ram Govind Upadhyay v. Sudarshan Singh & Ors., (2002) 3 SCC 598, Prasanta Kumar Sarkar v. Ashis Chatterjee & Anr., (2010) 14 SCC 496 and Mahipal v. Rajesh Kumar & Anr., (2020) 2 SCC 118, the larger interest of the public/State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail. Hence, the present bail application is allowed.

Let applicant, Mithlesh Prajapati be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:

(i) 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.

(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.

(iii) 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 of Cr.P.C.

(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 the trial court.

(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel.

(vi) 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. If in the opinion of the trial court that 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 in accordance with law.

The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance with law after the release of the applicant, keeping in view the law laid down by the Supreme Court in the case of Alakh Alok Srivastava v. Union of India & Anr., AIR 2018 SC 2440, if there is no other legal impediment.

It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant alongwith a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.

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 :- 25.4.2022

T. Sinha

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter