Citation : 2022 Latest Caselaw 11767 ALL
Judgement Date : 30 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 70 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21191 of 2022 Applicant :- Krishna Kumar Ahirwar Opposite Party :- State Of U.P.And 3 Others Counsel for Applicant :- Awadhesh Prasad Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. Heard learned counsel for the applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.
2. As per office report dated 16.08.2022, notices have been personally served upon the complainant but no one has put in appearance on their behalf.
3. This first bail application has been filed with regard to Case Crime No.43 of 2022, under Sections 354,452,323,504, 506 IPC and Section 7/8 of Protection of Children From Sexual Offences Act, registered at Police Station Todi Fatehpur, District Jhansi.
4. As per contents of first information report, the incident is said to have occurred on 18.03.2022 when the complainant's minor daughter was allegedly molested by the applicant.
5. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him. Attention has been drawn to the contents of first information report and the statement of victim recorded under Sections 161 and 164 Cr.P.C to indicate contradiction in the story. It has further been that there is no eye witness account of the alleged incident.
6. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that statement of victim recorded under Section 161 Cr.P.C. fully supports the allegations made in the FIR.
7. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-
"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."
"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."
8. Considering the submissions advanced by learned counsel for parties and upon perusal of material available on record, prima facie, it appears, subject to further evidence being led in trial that there is contradiction in the statements of victim recorded under Section 164 Cr.P.C. and that of the FIR. There also does not appear to be any eye witness account of the incident. There does not appear any previous criminal history of the accused-applicant and he is incarcerated since 22.03.2022. Prima facie, this Court finds, the applicant is entitled to be released on bail in this case.
9. Accordingly bail application is allowed.
10. Let applicant, Krishna Kumar Ahirwar, involved in the aforesaid case crime 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 with the following conditions which are being imposed in the interest of justice:-
(i) 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.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) 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.
(iv) 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.
Order Date :- 30.8.2022
Subodh/-
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!