Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hargovind vs State Of U.P.
2022 Latest Caselaw 19752 ALL

Citation : 2022 Latest Caselaw 19752 ALL
Judgement Date : 3 December, 2022

Allahabad High Court
Hargovind vs State Of U.P. on 3 December, 2022
Bench: Manish Mathur



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 71
 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 43501 of 2022
 
Applicant :- Hargovind
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Jeetendra Kumar Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Manish Mathur,J.

1. Supplementary affidavit filed today in Court by learned counsel for applicant is taken on record.

1A. Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.

2. This first bail application has been filed with regard to Case Crime No.660 of 2021, under Sections 344, 376 IPC, registered at Police Station Dibiyapur, District Auraiya.

3. FIR has been lodged against one Neeraj Kewat without the applicant being named therein and allegations have been made of enticing away the minor daughter and niece of the informant. However charge-sheet has not been filed under POCSO Act.

4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him and in fact the alleged victim has also not supported the prosecution version in her statement recorded under section 161 Cr.P.C. in which she has clearly indicated consensual relationship between the two. It is submitted that there is serious contradiction in the statements of alleged victim under sections 161 and 164 Cr.P.C. with the latter being at the instance of her family members. Attention has been drawn to the statement of alleged victim under section 161 Cr.P.C. to indicate that marriage has been solemnized between the applicant and the alleged victim and has also been registered with Registrar on 19.01.2022. Date of birth of alleged victim as per high school certificate is 16.04.2000. It is submitted that applicant is in jail since 02.06.2022 with only charge-sheet having been filed.

5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with the submission that the prosecutrix has clearly supported allegation against the applicant in her statement recorded under section 164 Cr.P.C.

6. 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."

7. Considering the submissions advanced by learned counsel for parties and upon perusal of material available on record, it appears that applicant has not been named in the FIR and has been taken into custody only on the basis of statements of prosecutrix recorded under sections 161 and 164 Cr.P.C. There appears to be a serious contradiction in the statements of prosecturix recorded under sections 161 and 164 Cr.P.C. with the prosecutrix indicating consensual relation-ship between the two as well as solemnization of marriage which also appears to be corroborated by the marriage certificate on record. As per date of birth of the prosecutrix indicated in the high school certificate, she appears to be major in age. Although the aforesaid documents are subject to corroboration by evidence during trial. Applicant is in jail since 02.06.2022 with only charge-sheet having been filed.

8. Looking to the nature of allegations levelled against the applicant and submission made in the bail application, without expressing any opinion on the merits of case and considering the nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, particularly since no reasonable apprehension of tampering with the witnesses has been alleged, 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, Hargovind, 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 :- 3.12.2022

Subodh/-

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter