Citation : 2023 Latest Caselaw 20374 ALL
Judgement Date : 3 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:51282 Court No. - 15 Case :- CRIMINAL APPEAL No. - 775 of 2023 Appellant :- Arvind Yadav @ Golu Respondent :- State Of U.P. Thru. Prin. Secy. Home, Lko. And 2 Others Counsel for Appellant :- Shubham Counsel for Respondent :- G.A.,Akhilesha Nand Pandey Hon'ble Shamim Ahmed,J.
Heard Sri Shubham, learned counsel for the appellant, Ms. Kamlesh Kumari, learned A.G.A. for the State and perused the entire record. Sri Alok Pandey, holding brief of Sri Akhilesha Nand Pandey, learned counsel for the opposite party no.2 is also present.
This Criminal Appeal under Section 14-A (2) of Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been preferred against the impugned orders dated 15.11.2022 as well as 04.01.2023 passed by the learned Special Judge, S.C./S.T. Act, Unnao in First Bail Application No.2961 of 2022 and Second Bail Application No.3617 of 2022, Case Crime No.381/2022, under Sections 354(Kh), 504, 506, 323, 376 I.P.C. and Section 3(2)(V) S.C./S.T. Act, Police Station Hasanganj, District Unnao, whereby the bail application of the appellant has been rejected.
On 13.07.2023, this Court has passed the following order:-
"Ms. Shikha Sinha, the learned A.G.A. submits that she has already filed counter affidavit on 14.05.2023, but the same is not on the record.
Office is directed to trace out the counter affidavit filed on behalf of State and place it on the record on or before the next date fixed.
Shri Shubham, the learned counsel for the appellant submits that he has already filed rejoinder affidavit in reply to the counter affidavit filed on behalf of State, which is on the record.
Shri Akhilesha Nand Pandey, the learned counsel for the opposite party No. 2 submits that he may be given some time to file counter affidavit.
Accordingly, ten days' and no more time is allowed to the learned counsel for the opposite party No. 2 to file counter affidavit. Three days, thereafter, is allowed to the learned counsel for the appellant to file rejoinder affidavit.
Put up this case on 03.08.2023 before appropriate Court."
Today when the case is taken up, learned counsel for the opposite party no.2 again sought time to file counter affidavit, as such, it appears that he is just lingering the matter. Since the matter pertains to bail and learned counsel for the appellant presses urgency in the matter, therefore, this Court has no other option but to proceed with the matter.
Learned counsel for the appellant submits that the appellant has been falsely implicated in the present case due to enmity and village rivalry. No such incident, as alleged by the prosecution, took place. The father of the prosecutrix lodged the present F.I.R. and as per the version of the F.I.R., the age of the prosecutrix is 18 years. Initially the case was registered under Sections 354(Kh), 504, 506, 323 I.P.C. and Section 3(2)(V) S.C./S.T. Act by the prosecution only to get financial benefit from the State Exchequer. In her statement recorded under Section 161 Cr.P.C., the prosecutrix has repeated the same version of the F.I.R. wherein no allegation of rape was levelled against the appellant, however, in her statement recorded under Section 164 Cr.P.C., the prosecutrix on the pressure created by the police and her family members, has changed her version and allegation of rape was levelled by her against the appellant.
Learned counsel for the appellant further submits that allegation of rape got demolished after perusal of medical report, wherein doctor has opined that no mark of internal or external injury was found on the person of the victim, as such, the doctor has stated that no definite opinion can be given regarding sexual assault even the prosecutrix was examined twice by the doctor. Learned counsel for the appellant further submits that in absence of any final opinion, it cannot be said that rape has been committed.
Several other submissions in order to demonstrate the falsity of the allegations made against the appellant have also been placed forth before the Court. The circumstances which, according to the counsel, led to the false implication of the accused have also been touched upon at length. It has been assured on behalf of the appellant that he is ready to cooperate with the process of law and shall faithfully make himself available before the court whenever required and is also ready to accept all the conditions which the Court may deem fit to impose upon him. It has also been pointed out that the accused is not having any criminal history and he is in jail since 26.10.2022 and that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.
Learned A.G.A. opposed the prayer for bail, however, he is unable to dispute the contentions raised by learned counsel for the appellant.
After perusing the record in the light of the submissions made at the bar and after taking an overall view of all the facts and circumstances of this case, the nature of evidence, the period of detention already undergone, the unlikelihood of early conclusion of trial and also in the absence of any convincing material to indicate the possibility of tampering with the evidence and considering the fact that in the statement of the victim recorded under Sections 161 Cr.P.C., there is no allegation of rape and also after perusal of the medical report, as the doctor in his opinion has opined that no internal or external injury was found on the person of the prosecutrix and her age was found to be 18 years and further considering the larger mandate of the Article 21 of the Constitution of India and the law laid down by the Hon'ble Apex Court in the case of Dataram Singh vs. State of UP and another, reported in (2018) 3 SCC 22, this Court is of the view that the learned court below has failed to appreciate the material available on record. The order passed by the court below is liable to be set aside.
Accordingly, the appeal is allowed. Consequently, the impugned judgment and orders dated 15.11.2022 as well as 04.01.2023 passed by the learned Special Judge, S.C./S.T. Act, Unnao in First Bail Application No.2961 of 2022 and Second Bail Application No.3617 of 2022, Case Crime No.381/2022, under Sections 354(Kh), 504, 506, 323, 376 I.P.C. and Section 3(2)(V) S.C./S.T. Act, Police Station Hasanganj, District Unnao are hereby set aside and reversed.
Let the appellant, Arvind Yadav @ Golu be released on bail in the Case Crime No.381/2022, under Sections 354(Kh), 504, 506, 323, 376 I.P.C. and Section 3(2)(V) S.C./S.T. Act, Police Station Hasanganj, District Unnao with the following conditions:-
(i) The appellant shall furnish a personal bond with two sureties each of like amount to the satisfaction of the court concerned.
(ii) The appellant shall appear and strictly comply following terms of bond executed under section 437 sub section 3 of Chapter- 33 of Cr.P.C.:-
(a) The appellant shall attend in accordance with the conditions of the bond executed under this Chapter.
(b) The appellant shall not commit an offence similar to the offence of which he is accused, or suspected, of the commission of which he is suspected, and
(c) The appellant 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.
(iii) The appellant shall cooperate with investigation /trial.
(iv) The appellant 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.
(v) The appellant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(vi) In case, the appellant misuses the liberty of bail during trial, in order to secure his presence, proclamation under section 82 Cr.P.C. is issued and the appellant fails 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.
(vii) The appellant shall remain present, 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 appellant 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.
(viii) The trial court is also directed to expedite the trial of the aforesaid case by following the provisions of Section 309 Cr.P.C., strictly without granting any unnecessary adjournments to the parties, in case there is no other legal impediment.
Order Date :- 3.8.2023
Saurabh
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!