Citation : 2022 Latest Caselaw 10720 ALL
Judgement Date : 22 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8570 of 2022 Applicant :- Ranu Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. G Counsel for Applicant :- Jyotinjay Verma Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Sri Jyotinjay Verma, learned counsel for the applicant, Sri Hari Shankar Bajpayee, learned A.G.A. for the State and perused the material on record.
The present bail application has been filed under Section 439 Code of Criminal Procedure, 1973 by applicant Ranu with a prayer to enlarge him on bail in Case Crime No. 0079 of 2022, under Section 363, 370 I.P.C., Police Station Katra Bazar, District Gonda, during pendency of the trial.
Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present crime due to ulterior motive. It is further submitted that the F.I.R. dated 26.03.2022 has been lodged under Section 363 & 370 I.P.C. but the charge sheet has been submitted against the applicant and other co-accused Nanbabu under Section 366 & 370 I.P.C. It is further submitted that as per statement of victim recorded under Section 164 Cr.P.C., she travelled with the applicant from her house to Ambala and she stayed there one month with the applicant in a rented accommodation. It is further submitted that the allegation of sell out the victim is against the co-accused Nanbabu. It is further submitted that as per radiological examination, at the time of incident, the age of the victim was 18 to 19 years. The victim in her statement stated that she boarded in bus on her own sweet will along with the applicant. It is further submitted that the applicant and victim have solemnized marriage on 20.04.2022. It is further submitted that the applicant and victim has filed a Criminal Misc. Writ Petition No. 2314 of 2022 before this Court and vide order dated 28.04.2022 this Court observed that in case the petitioners are found to be major then no action is required to be taken.
It is next contended that there is no other criminal antecedent to his credit. It is next submitted that there is also no possibility of the applicant either fleeing away from the judicial process or tampering with the witnesses. The applicant, who is languishing in jail since 26.04.2022, undertakes that he will not misuse the liberty, if granted. It has also been pointed out that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.
Per contra, learned A.G.A. has supported the order passed by the court below and vehemently opposed the prayer for grant of bail. 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 and circumstances of the case, it prima-facie appears that:
(a) As per ossification report the victim was 18 to 19 years old at the time of incident;
(b) As per statement of the victim recorded under Section 164 Cr.P.C. she travelled with the applicant from her house to Ambala and stayed in rented room.
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, Ranu be released on bail in the aforesaid case crime number on her 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 her 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 :- 22.8.2022
VPS
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!