Citation : 2022 Latest Caselaw 14079 ALL
Judgement Date : 30 September, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 69 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18792 of 2022 Applicant :- Sonu @ Noor Alam Opposite Party :- State of U.P. Counsel for Applicant :- Imtiyaj Ali,Mohd. Nasim Ahmad Counsel for Opposite Party :- G.A.,Vikas Srivastava Hon'ble Siddharth,J.
Heard Mohd. Nasim Ahmad, learned counsel for the applicant, Sri Vikas Srivastava, and learned A.G.A. for the State.
There is allegation of rape levelled against the applicant by major woman aged about 30 years and also the allegation of causing abortion and extending threat to her.
Learned counsel for the applicant submits that the victim is major. Twice she was married earlier and is divorcee. The victim had taken an amount of Rs.2 lakhs from the applicant, which is reflected in his bank account statement brought on record as Annexure no.10 to the affidavit in support of bail application and when applicant asked her to return the same she has falsely lodged the first information report. Applicant alleges false implication. He is in jail since 23.03.2022.
Learned AGA and learned counsel for the information have opposed the prayer for bail but could not dispute the above submissions.
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, Sonu @ Noor Alam, involved in Case Crime No.165 of 2019, under Sections 376, 313, 504 I.P.C, Police Station Gopiganj, District- Bhadohi 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.
(i) The applicant shall not tamper with the evidence or threaten the witnesses.
(ii) 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 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.
(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.
(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail to appear before the Court on the date fixed in such proclamation then the Trial Court shall initiate proceedings against him in accordance with law under Section 174-A of the Indian Penal Code.
(v) 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 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 against him in accordance with law.
In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.
Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
The trial court is directed to conclude the trial against the applicant as expeditiously as possible, preferable within a period of six months from the date of production of certified copy of this order.
Order Date :- 30.9.2022
SS
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!