Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhim @ Bhim Kumar @ Bhim Paswan vs State Of Up And 3 Others
2022 Latest Caselaw 3029 ALL

Citation : 2022 Latest Caselaw 3029 ALL
Judgement Date : 16 May, 2022

Allahabad High Court
Bhim @ Bhim Kumar @ Bhim Paswan vs State Of Up And 3 Others on 16 May, 2022
Bench: Sanjay Kumar Pachori



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55513 of 2021
 

 
Applicant :- Bhim @ Bhim Kumar @ Bhim Paswan
 
Opposite Party :- State Of Up And 3 Others
 
Counsel for Applicant :- Bhriguram Ji,Ashutosh Kumar Nishad,Prabhat Kumar,Sandip Kumar,Shashi Shekhar Maurya
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Pachori,J.

Learned counsel for the applicant has filed rejoinder affidavit today, which is taken on record.

Heard Sri Shashi Shekhar Maurya, learned counsel for the applicant and learned A.G.A. for the State and perused the material on record. Despite service of notice upon first informant, no one has appeared on behalf of first informant.

The present bail application has been filed on behalf of applicant Bhim @ Bhim Kumar @ Bhim Paswan under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 330 of 2021, for offence punishable under Sections 363, 366, 376 of the Indian Penal Code & section 3/4 Protection of Children from Sexual Offences Act, 2012, registered at Police Station- Jhangha, District- Gorakhpur, during pendency of the trial, after rejecting the bail application of the applicant by Additional Sessions Judge/ Special Judge (POCSO Act), Court No. 1, Gorakhpur vide order dated 12.11.2021

Brief facts of the present case are that the first information report dated 15.09.2021 has been lodged against the applicant by the mother of the victim stating therein that the applicant has enticed away his minor daughter aged about 15 years on 15.09.2021.

After lodging of the first information report, the statement of the victim was recorded under Section 161 of Cr.P.C. on 16.09.2021; the victim has refused to get her medical examination on 16.09.2021; the statement of the victim was recorded under Section 164 Cr.P.C. on 21.09.2021. After recording the statement of the prosecution witnesses under Section 161 of Cr.P.C., the Investigating Officer has submitted charge-sheet on 25.10.2021. The applicant was arrested on 17.09.2021.

Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that as per date of birth certificate, the age of the victim was about 14 years. It is further submitted that as per ossification test report epiphysis of right elbow joint, right knee joint, right wrist joint of the victim were found fused except fibula which is under process of fusion and the age of the victim was 17 years at the time of radio-logical examination which was conducted on 20.09.2021. It is further submitted that the victim has not supported the prosecution case in her statement recorded under Sections 161 and 164 of Cr.P.C. and the victim has denied to get her internal and external medical examination. It is next argued that the first informant as well as the victim have not supported the prosecution case in their statement recorded before the trial court as PW-1 and PW-2.

He has next argued that the applicant has no previous criminal history and if the applicant is released on bail, he shall not misuse the liberty of bail.

Per contra, learned A.G.A. has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submits that the allegations involved are very serious in nature and the delay in lodging the F.I.R. cannot be said to be fatal to the case at this juncture while considering the application of bail. But he could not point out any material to the contrary. He further submits 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) As per date of birth certificate, the age of the victim was about 14 years;

(b) As per ossification test report the age of the victim was 17 years at the time of radio-logical examination which was conducted on 20.09.2021;

(c) Victim has not supported the prosecution case in her statement recorded under Sections 161 and 164 of Cr.P.C., it would not be appropriate to discuss the same at this stage;

(d) The first informant as well as the victim have not supported the prosecution case in their statement recorded before the trial court as PW-1 and PW-2;

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 bail application is allowed.

Let applicant, Bhim @ Bhim Kumar @ Bhim Paswan 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/endeavor 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 :- 16.5.2022

Ishan

 

 

 
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