Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sachin vs State Of U.P.
2022 Latest Caselaw 11653 ALL

Citation : 2022 Latest Caselaw 11653 ALL
Judgement Date : 30 August, 2022

Allahabad High Court
Sachin vs State Of U.P. on 30 August, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 69
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9141 of 2022
 

 
Applicant :- Sachin
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Saurabh Kumar,Sunil Kumar Srivastava
 
Counsel for Opposite Party :- G.A.,Ashfaq Ahmed Ansari,Chandra Shekhar Kushwaha
 

 
Hon'ble Siddharth,J.

Heard learned counsel for the applicant and learned A.G.A for the State.

There is allegation in the FIR regarding gang rape of the victim by the applicant and five other persons. Initially, the main role was assigned to the applicant and co-accused, Vinod, of abduction and rape of the victim. Later, the Investigating Officer has not found the allegation against the co-accused, Vinod, to be correct and therefore, the applicant has only been implicated for the offence of under Section 376 IPC.

Counsel for the applicant submits that the victim willingly eloped with the applicant from Saharanpur and went to Dehradun. At Dehradun she entered into marriage in temple and thereafter the marriage was got registered. The victim got her RTPCR report before leaving Saharanpur for Deharadun along with applicant on 09.08.2021 and thereafter went with him to Dehradun. Later she has made false allegation of abduction and gang rape in the FIR against the applicant and other co-accused, Vinod. The applicant is in jail since 10.10.2021 and has no criminal history to his credit.

Counsel for the informant, Sri Chandra Shekhar Kushwaha and learned A.G.A have vehemently opposed the bail application. They have submitted that the victim was forcibly taken to Dehradun from Saharanpur by the applicant and co-accused, Vinod. She has cut the veins of her wrist as has been found by the doctor in the medical report dated 22.09.2021.

Counsel for the applicant has objected to the aforesaid argument on the ground that the incident took place on 09.08.2021 but the medical examination of the victim was done on 22.09.2021. It appears that after she returned she has got the veins of her arm cut.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant, Sachin, involved in Case Crime No. 330 of 2021, under Sections- 366, 376, 323, 324, 506 IPC, Police Station- Sarsawa, District- Saharanpur, be released on bail on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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 Court. In case of default of this condition, it shall be open for the Trial Court to treat it as abuse of liberty of bail and pass orders in accordance with law.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) In case the applicant misuses the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicant fails to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.

(v) 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 Cr.P.C. If in the opinion of the Trial Court 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 against him in accordance with law.

In case, of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 30.8.2022

Rohit

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter