Citation : 2022 Latest Caselaw 21984 ALL
Judgement Date : 20 December, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 71 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 24259 of 2022 Applicant :- Pawan Kumar Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Viresh Kumar Gupta Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. 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.71 of 2022, under Sections 363, 376 D.A IPC and Section 5G/6 Protection of Children From Sexual Offences Act, registered at Police Station Duddhi, District Sonbhadra.
3. As per contents of FIR, the incident is said to have taken place on 17.03.2022 when the minor daughter of first informant is said to have been abducted and raped by the applicant and co-accused Rajan Kumar along with two to three unidentified persons.
4. Learned counsel for applicant submits that the applicant has been falsely implicated in the charges levelled against him which is evident from the fact that the prosecutrix has not named the applicant as having committed rape upon her in her statements recorded under sections 161 and 164 Cr.P.C. Attention has been drawn to certified copies of deposition of prosecutrix as P.W. 2 to submit that she has not supported the prosecution version so far as it relates to the applicant and while the main gist of allegation has been cast upon co-accused Rajan Kumar who even otherwise has already been enlarged on bail by coordinate bench of this Court passed Criminal Misc. Bail Application No.24427 of 2022. It is submitted that applicant is in jail since 19.03.2022 and as yet trial is only at the inception.
5. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application but does not dispute the fact situation.
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 submissions advanced by learned counsel for parties and upon perusal of material available on record, it appears that although allegations of abduction and rape have been levelled against the applicant as co-accused but the first informant does not appear to be an eye witness and is said to have derived information from the prosecutrix who in her statements recorded under sections 161 and 164 Cr.P.C. has not supported the contents of FIR so far as it relates to applicant. The same situation with regard to the deposition of prosecutrix as P.W.2 as per certified copies which are on record. At this stage there does not appear to any credible evidence against applicant who is in jail since 19.03.2022 while the main accused Rajan Kumar has already been admitted to bail as indicated hereinabove.
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, Pawan Kumar, 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 :- 20.12.2022
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!