Citation : 2022 Latest Caselaw 13906 ALL
Judgement Date : 27 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 69 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18517 of 2022 Applicant :- Laxmi Shanker Upadhyay Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Vishwa Nath Mishra,Ali Hasan,Ashok Kumar Singh,Hari Prakash Singh,Istiyaq Ali Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard learned counsel for the applicant; Shri Vikas Tripathi, learned counsel for the informant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Laxmi Shanker Upadhyay, with a prayer to release him on bail in Case Crime No. 349 of 2021, under Sections 376,506 IPC and section 3/4 POCSO Act Police Station Bhadohi, District- Bhadohi, during pendency of trial.
There is allegation of committing offence of rape against the applicant in the First Information Report.
Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.
Learned counsel for the informant has submitted that since there is allegation of touching private part of the body,the offence under section 376 I.P.C. is made out.
After considering the rival contentions, this court finds that victim in her statement under section 161Cr.P.C. has not made any allegation of rape but only improperly touching her. In her statement under section 164 Cr.P.C. also she has not made clear allegation against the applicant.There is contradiction in the statements of the victim under sections 161 and 164 Cr.P.C. The applicant is in jail since 27.12 2021 and has no criminal history.
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.
The trial court is directed to expedite the trial of the present case and conclude the same expeditiously preferably within a period of one year from the date of production of a certified copy of this order, if there is no legal impediment.
Order Date :- 27.9.2022
Atul kr. sri.
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!