Citation : 2022 Latest Caselaw 665 ALL
Judgement Date : 7 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 5575 of 2022 Applicant :- [email protected] Kallan Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Dinesh Kumar Verma Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Dinesh Kumar Verma, learned counsel for the applicant and learned A.G.A. for the State and perused the material on record.
As per instructions of the learned A.G.A., first informant has been informed about the present bail application.
The present bail application has been filed on behalf of applicant Shyambihari @ Kallan under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 13 of 2021 for offence punishable under Sections 363, 366, 376 of the Indian Penal Code, Section 3/4 of Protection of Children from Sexual Offences Act, 2012 & Section 3(2)V of Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act, 1989 registered at Police Station Bharthana, District Etawah, during pendency of the trial, after rejecting the bail application of the applicant by Additional Sessions Judge (POCSO Act), Etawah vide order dated 5.1.2022.
Brief facts of the case are that the First Information Report dated 20.1.2021 has been lodged by father of the victim stating that on 8.1.2021 applicant has enticed away his minor daughter, aged about 16 years. At that time he was in Punjab. His son has informed him about the incident. After receiving the information, he returned back to home and found that some gold and silver ornaments and Rs. 25,000/- were not in home. He tried to search his daughter, but he could not succeed.
After lodging the first information report, statement of the victim under Section 161, Cr.P.C. was recorded on 25.9.2021. Medical examination of the victim was conducted on 27.9.2021. Statement of the victim under Section 164, Cr.P.C. was recorded on 1.10.2021. After recording the statements of the prosecution witnesses under Section 161, Cr.P.C. and collecting the relevant documents, charge sheet has been submitted against the applicant on 15.11.2021. The applicant was arrested on 27.9.2021.
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 school certificate, age of the victim was 17 years 6 months at the time of the incident. It is further submitted that as per ossification test conducted by a panel of doctors on the basis of radiologist report ML No. 676 dated 29.9.2021, age of the victim was 19 years at the time of examination. It is further submitted that the victim has not supported the prosecution case in her statement recorded under Section 161, Cr.P.C. as well as before the Medical Officer. It is further submitted that as per statement of the victim, a child (son) was born on 21.9.2021 and father of the victim took the victim from Ahmedabad to his home on 24.9.2021. It is further submitted that there is material contradiction/improvement in the statements of the victim recorded under Sections 161 & 164 Cr.P.C.
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. has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submits 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 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 17 years 6 months at the time of the incident;
(b) As per ossification test report, victim was 19 years old at the time of examination on 25.9.2021;
(c) Victim has not supported the prosecution case in her statement recorded under Section 161, Cr.P.C. as well as before the Medical Officer;
(d) On 21.9.2021 a child (son) was born out of the relation of the applicant and victim;
(e) There is material contradiction/improvement in the statements of the victim recorded under Sections 161 & 164 Cr.P.C. It would not be appropriate to discuss the same at this stage.
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, Shyambihari @ Kallan 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 :- 7.4.2022
T. Sinha
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!