Citation : 2022 Latest Caselaw 18882 ALL
Judgement Date : 28 November, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 65 Case :- CRIMINAL APPEAL No. - 7086 of 2022 Appellant :- Amjad Respondent :- State of U.P. and Another Counsel for Appellant :- Ashok Kumar Singh Bais Counsel for Respondent :- G.A.,Dhiraj Kumar Pandey Hon'ble Sanjay Kumar Pachori,J.
Heard Shri Udai Karan Saxena, learned Senior Counsel assisted by Shri Ashok Kumar Singh Bais, learned counsel for the appellant, Shri Vikas Kumar Advocate holding brief of Sri Dhiraj Kumar Pandey, learned counsel for the respondent no. 2 and Shri Om Prakash Dwivedi, learned A.G.A. for the State.
The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant Amjad to set aside the impugned order dated 07.07.2022 whereby the Special Judge (SC/ST Act)/ Additional Sessions Judge, Court No. 2 Saharanpur has rejected the bail application No. 2895 of 2022 of the appellant moved by him in Case Crime No. 14 of 2019, under Sections 376?, 323, 504, 436, 506 I.P.C. and Section 3(2)(v), of SC/ST Act, Police Station- Deoband, District- Saharanpur.
Brief facts of the case are that a complaint case was instituted on 10.01.2019 by the husband of the victim against the appellant and real brother of the appellant stating that the appellant had enmity to one case being Case Crime No. 663 of 2018, which was lodged by the complaint against the appellant due to this enmity on 06.01.2019 at 07:00 PM. when the wife of the complaint was present in her hut, at that time the appellant and other co-accused having knife forcibly entered into the hut to withdraw the case and committed rape after assault with knife and threatened of dire consequences.
After lodging of the complaint case, the appellant and other co-accused persons summoned by concerned Magistrate by Special Judge SC/ST Act on 09.04.2019. The appellant was surrendered on 19.05.2022.
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 the complaint was registered directly after 3 days of the alleged incident without there being any application under Section 156(3) before the court concerned to get registered an F.I.R. to the concerned Police Station or SSP.
It is further submitted that except the oral statement of the victim, there is no evidence with regard to offence as alleged. It is further submitted that the father of the appellant has lodged an F.I.R. against the complainant and other family members on 20.04.2018 as Case Crime No. 353 of 2018, under Sections 325, 506, 504 and 323 of I.P.C. after that the complainant has lodged an other F.I.R. dated 19.07.2018 being Case Crime No. 663 of 2018 on the basis of an application under Section 156(3) of Cr.P.C. with regard to the incident dated 10.04.2018, in which final report was submitted.
It is further submitted that the age of the victim was 40 years old at the time of the incident and the appellant and real brother of the appellants were 34 years and 30 years old resectively at the time of the incident. It is further submitted that the protest petition of Case Crime No. 663 of 2018 is pending against the appellant in which appellant and his family members are summoned.
It is further submitted that the appellant is languishing in jail since 19.05.2022. The appellant 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 the respondent no. 2 have supported the order passed by the Special Judge and vehemently opposed the prayer for grant of bail to the applicant. 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) Complaint case was registered after 3 days of the incident.
(b) There is an enmity between the parties and two F.I.R.'s between the parties were registered in the year 2018.
(c) Other co-accused Mohatsim is real brother of the appellant.
(d) At the time of the incident victim was 40 years old and the appellant and other co-accused persons were 34 to 38 years old.
(e) The appellant is languishing in jail since 19.05.2022.
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 07.07.2022 is set aside.
Let appellant/applicant, Amjad 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 :- 28.11.2022
Ishan
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!