Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhananjay vs State Of U.P. And 3 Others
2022 Latest Caselaw 14080 ALL

Citation : 2022 Latest Caselaw 14080 ALL
Judgement Date : 30 September, 2022

Allahabad High Court
Dhananjay vs State Of U.P. And 3 Others on 30 September, 2022
Bench: Siddharth



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 69
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18554 of 2022
 

 
Applicant :- Dhananjay
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Raj Kumar Mishr,Vivek Kumar Mishra
 
Counsel for Opposite Party :- G.A.,Ravindra Kumar Chauhan
 

 
Hon'ble Siddharth,J.

Heard learned counsel for the applicant, Sri Naveeen Kumar Shukla, Advocate, holding brief of Sri Ravindra Kumar Chauhan, learned counsel for the informant and learned A.G.A. for the State.

There is allegation against the applicant in the first information report regarding abduction of minor girl. Subsequently applicant has been implicated for the offence of rape also.

Learned counsel for the applicant submits that neither in the first information report nor in her statement under section 161 Cr.P.C has levelled any allegation of rape. The age of the victim as per radiological report is above16 years and below 18 years. Given margin of two on higher side, she can be considered as major. The allegation of rape has been made for the first in the statement under Section 164 Cr.P.C, it is not supported from the internal medical examination of the victim. Applicant is in jail since 02.03.2022 and has no criminal history to his credit.

Learned AGA and learned counsel for the informant, 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, Dhananjay, involved in Case Crime No.69 of 2022, under Sections 363, 366, 376 I.P.C and 3/4 of POCSO Act, Police Station Meja, District- Prayagraj 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.

Order Date :- 30.9.2022

SS

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter