Citation : 2022 Latest Caselaw 1690 ALL
Judgement Date : 28 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 40294 of 2021 Applicant :- Susheel Kumar Opposite Party :- State of U.P. and Another Counsel for Applicant :- Sharad Kumar Srivastava Counsel for Opposite Party :- G.A.,Amit Kumar Asthana Hon'ble Sanjay Kumar Pachori,J.
Learned counsel for the first informant filed counter affidavit today, which is taken on record.
Heard Sri Sharad Kumar Srivastava, learned counsel for the applicant, Sri Amit Kumar Asthana, learned counsel for the first informant and learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of applicant Susheel Kumar under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 103 of 2021 for offence punishable under Sections 363, 366, 376 of the Indian Penal Code and Section 3/4 POCSO Act, registered at Police Station-Khaga, District-Fatehpur, during pendency of the trial, after rejecting the bail application of the applicant by Incharge Additional Sessions Judge/Special Judge (POCSO) Act, Fatehpur vide order dated 19.08.2021.
Brief facts of the present case are that the first information report dated 02.04.2021 has been lodged against the applicant and other three named co-accused person by the father of the victim stating therein that on 28.02.2020 at about 06:00 P.M. when the victim has gone to field for ease herself but she did not return, her maternal grand-mother search the victim but she could not find her, then she told the first informant that applicant alongwith three named persons enticed away the daughter of the first informant, she took away the ornaments and some cash with her from the house.
After lodging of the first information report, statement of the victim under Section 161 Cr.P.C. has been recorded on 28.06.2021. Medical examination of the victim was conducted on 01.07.2021. Statement under Section 164 Cr.P.C. of the victim has been recorded on 02.07.2021. After recording the statements of the prosecution witnesses, charge sheet has been submitted against the applicant on 22.08.2021. The Investigating Officer exonerated three other named persons. The applicant was arrested on 02.07.2021.
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 argued that as per school certificate of victim, age of the victim was 15 years, 5 months and 25 days. It is further submitted as per ossification report dated 29.06.2021, epiphysis of wrist, elbow and knee of the victim found fused and radiological age of the victim was around 18 to 20 years. It is further submitted that victim has not supported the prosecution case in her statement and stated that she has gone from her house on her own free sweet will with the applicant and she travelled Unnav, Lucknow and Ludhiyana and she solemnized her marriage with him in a temple and one girl baby born.
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. as well as 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. But he could not point out any material to the contrary. He further submits 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) As per school certificate, age of the victim was 15 years, 5 months and 25 days at the time of incident. As per Ossification Report, radiological age of the victim was 19 years.
(b) Victim has not supported the story of prosecution in her statements recorded under Section 161 as well as 164 Cr.P.C. It would not be appropriate to discuss the same at this stage.
(c) Victim has stated, she has gone from her house on her own sweet will and she travelled with applicant Unnav, Lucknow and Ludhiyana
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, Susheel Kumar 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/endeavor and try to conclude the trial expeditiously in accordance with law after the release of the applicant, 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 along-with 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 :- 28.4.2022/AKT
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!