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

Abhishek vs State Of U.P. And Another
2022 Latest Caselaw 20201 ALL

Citation : 2022 Latest Caselaw 20201 ALL
Judgement Date : 7 December, 2022

Allahabad High Court
Abhishek vs State Of U.P. And Another on 7 December, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 65
 

 
Case :- CRIMINAL APPEAL No. - 4549 of 2022
 

 
Appellant :- Abhishek
 
Respondent :- State of U.P. and Another
 
Counsel for Appellant :- Mahadeo Singh Chandel
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Sri Umesh Kumar has filed vakalatnama on behalf of second respondent today is taken on record.

Heard Sri Mahadeo Singh Chandel, learned counsel for the appellant, Sri Umesh Kumar, learned counsel for the second respondent, Sri Virendra Kumar Maurya, learned A.G.A. for the State and perused the material on record.

The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant Abhishek to set aside the impugned order dated 13.6.2022 whereby the Additional Sessions Judge/Special Judge (SC/ST Act), Banda has rejected the bail application No. 833 of 2022 of the appellant moved by him in Case Crime No. 37 of 2022, under Sections 376-D, 323, 365, 366 I.P.C. and Section 3(2)(v), of SC/ST Act, Police Station- Baberu, District- Banda.

Brief facts of the case are that the FIR dated 22.1.2022 lodged by father of the victim stating that on 20.1.2022 at 10:00 A.M., the respondent no. 2/first informant along with his relative and family members had gone to engagement of his daughter and when they returned at 5:00 PM, he got an information at about 6:30 P.M., that his daughter is not in the house, the appellant Abhishek has enticed away his daughter.

Learned counsel for the appellant submits that the appellant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that as per school certificate of the victim, her date of birth is 5.1.2000 and she was major at the time of incident. It is further submitted that as per statement of the victim recorded under Section 164 Cr.P.C., she stated that the appellant and other four accused persons kept her in the field of mustered for two days and then the appellant and other co-accused persons Maheshwari Prasad Yadav committed gang rape with her after that the appellant took the victim at bus stand then took her to Delhi and kept her in a room for two days and again committed rape with her. It is further submitted that there is material contradiction between the statement of the victim recorded under Section 161 and 164 Cr.P.C. It is further submitted that the victim is a consenting party as per her statement recorded under Section 161 Cr.P.C., wherein she stated that she had love affairs with the appellant and wanted to marry with the appellant. It is further submitted that firstly the victim denied to undergo medical examination but after 12 days of the incident, she was medically examined on 4.2.2022. As per her medical examination report, no external injury was found. It is further submitted that co-accused Maheshwari Prasad Yadav having similar role has already been granted bail by this Court in Criminal Appeal No. 5865 of 2022 vide order dated 21.11.2022. It is further submitted that the appellant is languishing in jail since 1.2.2022 and has no criminal history.

It is further submitted that there is no possibility of the appellant of fleeing away after being released on bail or tampering with the witnesses. In case the appellant is enlarged on bail, he shall not misuse the liberty of bail.

Per contra, learned A.G.A. as well as learned counsel for respondent no.2 have supported the order passed by the Special Judge (SC/ST Act) and vehemently opposed the prayer for grant of bail to the applicant and submitted that the victim in her statement recorded under Section 164 Cr.P.C. supported the prosecution case and stated that the appellant committed offence of gang rape with her. But, they could not point out any material to the contrary. They further submit 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) The victim was major at the time of incident;

(b) There is material contradiction/ improvement between the statement of the victim recorded under Section 161 and 164 Cr.P.C., it would not be appropriate to discuss the same at this stage;

(c) Firstly, the victim refused to undergo medical examination, but after 12 days of the incident, she was medically examined and as per her medical examination report, no external injury was found;

(d) The co-accused Maheshwari Prasad Yadav having similar role has already been granted bail by this Court;

(e) The appellant is languishing in jail since 1.2.2022.

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 criminal appeal is allowed and impugned order dated 13.6.2022 is set aside.

Let appellant/applicant Abhishek 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, 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 :- 7.12.2022

CS/-

 

 

 
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