Citation : 2023 Latest Caselaw 20911 ALL
Judgement Date : 7 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:158031 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 32163 of 2023 Applicant :- Akash Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Manoj Kumar Tiwari Counsel for Opposite Party :- G.A. Hon'ble Siddharth,J.
Heard Shri Rajiv Kumar holding brief of Shri Manoj Kumar Tiwari, learned counsel for the applicant; Shri Surendra Narayan Mishra, learned counsel for the informant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Akash, with a prayer to release him on bail in Case Crime No. 285 of 2022, under Sections 376DA,342,506 IPC and 5/6 POCSO Act Police Station Harduaganj, District- Aligarh, during pendency of trial.
There is allegation against the applicant of committing offence of gang rape,unlawful confinement and threatening of minor girl and also allegation under section 5/6 POCSO Act. Learned counsel for the applicant has submitted that it is a case of false implication.Applicant is well known to the victim.She has alleged that she went on calling of the applicant to his house and he bolted the door from inside.Mother and father of the victim informed the investigating officer that no such video was made. The information given by the prosecutrix regarding making of video was not found to be correct. As per ossification test report of the victim she is aged about 16 years.Given margin of two years on higher side she can be considered to be major.Medical report of victim does not supports the prosecution case. The applicant is in jail since 13.9.2022 and has no criminal history.
Learned counsel for the informant has vehemently opposed the bail prayer of the applicant and submitted that bail application of the co-accused, Raju has already been rejected by the coordinate Bench of this court.
Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.
The court is of the opinion that there is no parity of the rejection order.
Keeping in view the nature of the offence, evidence, complicity of the accused; submissions of the learned counsel for the parties noted above; finding force in the submissions made by the learned counsel for the applicant; keeping view the uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; applicant being under-trial having fundamental right to speedy trial; larger mandate of the Article 21 of the Constitution of India; considering the dictum of Apex Court in the 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; 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 :- 7.8.2023
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!