Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harshit Kumar @ Badal vs State Of U.P. And 3 Others
2022 Latest Caselaw 14685 ALL

Citation : 2022 Latest Caselaw 14685 ALL
Judgement Date : 20 October, 2022

Allahabad High Court
Harshit Kumar @ Badal vs State Of U.P. And 3 Others on 20 October, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 69
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 29408 of 2022
 

 
Applicant :- Harshit Kumar @ Badal
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Sanjay Pathak,Manisha Singh
 
Counsel for Opposite Party :- G.A.,Abhishek Mayank
 

 
Hon'ble Siddharth,J.

Heard learned counsel for the applicant; Shri Abhishek Mayank, learned counsel for the informant and learned A.G.A.

The instant bail application has been filed on behalf of the applicant, Harshit Kumar @ Badal, with a prayer to release him on bail in Case Crime No. 69 of 2022, under Sections 363,366,376(3),504,506 IPC and Section 3/4 POCSO Act Police Station Saini, District- Kaushambi, during pendency of trial.

There is allegation against the applicant regarding abduction of minor girl with intent to marry and commission of offence of rape and penetrative sexual assault.Learned counsel for the applicant has submitted that from the statement of the victim under section 164 Cr.P.C. it appears that she willingly left her house and went to Kanpur along with applicant. She has not made any allegation of abduction .She went to the house of the sister of the friend of applicant.She stayed there and entered into physical relationship with consent and married the applicant.As per ossification test of the victim she is aged about 15 years.Learned counsel for the applicant has relied upon the judgement of the Apex court in the case of Jaya Mala Vs. Home Secretary, Govt. of Jammu & Kashmir and another (1982) SCC, 538 wherein it has been held that three years variation in the age of the victim from the radiologist report is permissible.In view of the above , given margin of three years on higher side, she can be considered to be major.She is not minor. The applicant is in jail since 17.3.2022 and has no criminal history.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, larger mandate of the Article 21 of the Constitution of India, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and without expressing any opinion on the merits of the case, the Court is of the view that the applicant has made out a case for bail. The bail application is allowed.

Let the applicant 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

4. That 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;

5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.

6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Order Date :- 20.10.2022

Atul kr. sri.

 

 

 
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