Citation : 2022 Latest Caselaw 3398 ALL
Judgement Date : 19 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 72 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16712 of 2022 Applicant :- Lavkush Kumar Opposite Party :- State of U.P. Counsel for Applicant :- Manvendra Singh Counsel for Opposite Party :- G.A. Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Manvendra Singh, learned counsel for the applicant and learned A.G.A. for the State and perused the material on record.
The present bail application has been filed on behalf of the applicant Lavkush Kumar under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 320 of 2021 for offence punishable under Sections 376, 504, 506 of the Indian Penal Code registered at Police Station Khaga, District Fatehpur during pendency of the trial, after rejecting the bail application of the applicant by the Sessions Judge, Fatehpur vide order dated 09.03.2022.
Brief facts of the case are that the First Information Report dated 25.09.2021 at about 19;04 hours has been lodged by the victim stating therein that her husband died in a road accident 3 years prior to the incident and she is living with her mother along with her two daughters, Pranshi aged about 7 years and Priyanka, aged about 3 years. The age of the victim is 30 years. The applicant, who, on the pretext of false promise of marriage raped her due to which she became pregnant and when she asked the applicant to perform marriage, the applicant refused to perform marriage instead threatened to kill her.
After lodging the first information report, statement of the victim under section 161 Cr.P.C. was recorded on 29.09.2021. Medical examination of the victim was recorded on 28.09.2021. Statement of the victim under Section 164 Cr.P.C.,was recorded on 07.10.2021. After recording the statement of victim and other prosecution witnesses under section 161 Cr.P.C., charge-sheet has been submitted on 16.12.2021.The applicant was arrested on 15.11.2021.
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 the age of the applicant is 22 years and is residing with his mother in the house of his maternal grandfather. It is further submitted that husband of the victim is distant relative of the applicant due to this reason, they are known to each other. It is further submitted that father-in-law of the victim has died. It is further submitted that Jeth of the victim is in jail in connection with offence under Section 376 I.P.C. It is further submitted that as statements of the victim recorded under section 161 and 164 Cr.P.C, victim is a consenting party. It is further submitted that no date or time has been mentioned with regard to committing rape. The applicant was arrested on 15.11.2021.
He has next argued that the applicant has no criminal history to his credit. If the applicant is released on bail, he shall not misuse the liberty of bail. The applicant is not convicted in cognizable offence by any court.
Per contra, learned AGA 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 FIR 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) age of the victim is 30 years at the time lodging of the F.I.R.;
(b) husband of the victim died in a road accident 3 years prior to the incident;
(c) husband of the victim is distant relative of the applicant and he is residing along with his mother in the house of maternal grand-father;
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,Lavkush Kumar 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 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 alongwith 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 :- 19.5.2022
aks
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!