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

Ravindra Kumar Yadav vs State Of U.P. And Another
2022 Latest Caselaw 824 ALL

Citation : 2022 Latest Caselaw 824 ALL
Judgement Date : 8 April, 2022

Allahabad High Court
Ravindra Kumar Yadav vs State Of U.P. And Another on 8 April, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7345 of 2022
 

 
Applicant :- Ravindra Kumar Yadav
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Dhirendra Pratap Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Heard Shri Dhirendra Pratap Singh, learned counsel for the applicant 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 Ravindra Kumar Yadav under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 319 of 2021 (S.T. No. 2135 of 2021) for offence punishable under Sections 376, 506 of the Indian Penal Code, Section 5/6 Protection of Children from Sexual Offences Act and Section 3(2)5 of Scheduled Caste and Scheduled Tribe (Prevention of Atrocities) Act, 1989, registered at Police Station Chauri Chaura, District Gorakhpur, during pendency of the trial, after rejecting the bail application of the applicant by Additional Sessions Judge/Special Judge (POCSO Act), Court No. 1, Gorakhpur vide order dated 25.1.2022.

Brief facts of the case are that the First Information Report dated 1.9.2021 has been lodged by the victim against the applicant and one co-accused stating that the applicant has committed rape with her on false pretext of marriage. Victim has lived with the applicant for one month in Pune and he denied to marry with the victim.

After lodging of the first information report, statement of the victim under Section 161, Cr.P.C. was recorded. Medical examination of the victim was conducted on 2.9.2021. Statement of the victim under Section 164, Cr.P.C. was recorded on 15.9.2021. After recording the statements of the prosecution witnesses under Section 161, Cr.P.C., Investigating Officer has filed charge sheet against the applicant and other co-accused on 8.10.2021. The applicant was arrested on 3.9.2021.

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 about 17 years 10 months at the time of incident. As per ossification test report, victim was 19 years old at the time of examination on 4.9.2019. It is further submitted that there is no mention of date and time of the incident in the first information report. It is further submitted that the victim has admitted that she had love affairs with the applicant.

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) Age of the applicant is about 23 years;

(b) As per school certificate, age of the victim was about 17 years 10 months at the time of incident;

(c) As per ossification test report, victim was 19 years old at the time of examination;

(d) Victim has admitted that she had love affairs with the applicant.;

(e) There is no mention of date and time of the incident in the first information report.

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, Ravindra Kumar Yadav 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 :- 8.4.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter