Citation : 2023 Latest Caselaw 21812 ALL
Judgement Date : 11 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:162769 Court No. - 72 Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 8232 of 2023 Applicant :- Pradeep Kumar Patel Opposite Party :- State of U.P. Counsel for Applicant :- Ashish Kumar Mishra,Sanjay Kumar Dwivedi Counsel for Opposite Party :- G.A.,Deepak Rana,Prashant Kumar Hon'ble Krishan Pahal,J.
1. Heard Sri Ashish Kumar Mishra, learned counsel for the applicant and Sri Deepak Rana, learned counsel for the informant as well as Sri V.K.S. Parmar, learned A.G.A. for the State and also perused the record.
2. The present anticipatory bail application has been filed on behalf of the applicant in F.I.R./Case Crime No. 179 of 2022, under Sections 323, 504, 376 IPC, Police Station Kapsethi, District Varanasi, with a prayer to enlarge him on anticipatory bail.
3. As per prosecution story, the applicant is stated to have entered into corporeal relationship with the informant on the pretext that he shall marry her. Later on, after much persuasion, he is stated to have married her, but is stated to have left her unattended on the pretext that he is going to attend his parents, who fell ill. When the victim reached the house of her in-laws, they are stated to have chased her away from their house stating that they have nothing to do with her husband, and it was learnt from the informant that the applicant was having illicit relationship with several women.
4. Learned counsel for the applicant has stated that the applicant is maliciously being prosecuted in the present case due to ulterior motive and has the apprehension of his arrest. The applicant has nothing to do with the said offence as alleged by the prosecution. Learned counsel has next stated that the matter of illicit relationship, if any, falls within the category of Section 496 IPC only, which is bailable. It is further submitted that the applicant has no criminal antecedents. In case, the anticipatory bail application of the applicant is allowed, he will not misuse the liberty and shall cooperate with trial.
5. Learned counsel has placed much reliance on the judgments of Apex Court passed in case of Pramod Suryabhan Pawar vs. State of Maharashtra and Another reported in 2019 (9) SCC 608 and Ansaar Mohammad vs. State of Rajasthan and Another, reported in 2022 SCC OnLine SC 886, wherein it has been stated that entering into any kind of corporeal relationship with a person on the pretext of getting marriage cannot be termed as rape.
6. On the other hand, learned counsel for the informant has vehemently opposed the prayer for grant of anticipatory bail on the ground that there is a Bill introduced in the Legislative Assembly of the State, whereby it has been prohibited that the provisions of Section 438 Cr.P.C. shall not be applicable to the matters of sexual assault, as such, the applicant is not entitled for anticipatory bail. Learned A.G.A. has fairly conceded the fact that it is a Bill, which has been introduced and the Act has not been passed as yet, as such, the provision is applicable.
7. On due consideration to the arguments advanced by the learned counsel for the parties and in view of the law laid down by the Apex Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi)-2020 SCC online SC 98", the applicant is entitled to be granted anticipatory bail in this case.
8. Without expressing any opinion upon ultimate merits of the case either ways which may adversely affect the trial of the case, the anticipatory bail application of the applicant is allowed.
9. In the event of arrest of the applicant, Pradeep Kumar Patel involved in the aforesaid case crime number, shall be released on anticipatory bail till the conclusion of trial on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the Presiding Officer/Court Concerned, with the conditions that:-
i. that the applicant shall make himself available for interrogation by a police officer as and when required;
ii. 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 or tamper with the evidence;
iii. that the applicant shall not leave India without previous permission of the court;
iv. that the applicant shall not tamper with the evidence during the trial;
v. that the applicant shall not pressurize/ intimidate the prosecution witness;
vi. that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;
10. In case of breach of any of the above conditions, the court concerned shall have the liberty to cancel the bail granted to the applicant.
11. It is made clear that observations made in granting anticipatory bail to the applicant shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses.
(Justice Krishan Pahal)
Order Date :- 11.8.2023
Shalini
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!