Citation : 2023 Latest Caselaw 33671 ALL
Judgement Date : 2 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:228406 Court No. - 85 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 47005 of 2023 Applicant :- Aurangjeb Opposite Party :- State of U.P. Counsel for Applicant :- Amit Kumar Srivastava Counsel for Opposite Party :- G.A. Hon'ble Mayank Kumar Jain,J.
1. Heard learned counsel for the applicant, learned AGA for opposite party and perused the material placed on record.
2. This second bail application has been filed on behalf of applicant in Case Crime No. 231 of 2020, under Sections 376, 506 I.P.C. Police Station Kotwali, District Budaun with the prayer to enlarge the applicant on bail.The first bail application of the applicant has been rejected by this Court vide order dated 02.05.2023 passed in Criminal Misc. Bail Application No. 19370 of 2021.
3. Learned counsel for the applicant submitted that during trial, the statement of informant/ prosecutrix was recorded in which she did not corroborate the version of prosecution and categorically denied the involvement of the applicant in the incident. It is submitted that as of now, there is no evidence against the applicant. Learned counsel for the applicant further submitted that applicant is innocent and has been falsely implicated in this case. He further submitted that as per the statement recorded under Section 164 Cr.P.C, the victim is major. Applicant is languishing in jail since 03.12.2020 having no criminal history. In case, the applicant is released on bail, he will not misuse the liberty of bail.
4. Per contra, learned A.G.A. have supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant but could not dispute the aforesaid factual aspects of the matter.
5. I have heard learned counsel for the parties and perused the record.
6. In Union of India Vs. K.A. Najeeb (2021) 3 SCC 713, the Hon'ble Apex Court has observed that:-
"15. This Court has clarified in numerous judgments that the liberty guaranteed by Part III of the Constitution would cover within its protective ambit not only due procedure and fairness but also access to justice and a speedy trial. In Supreme Court Legal Aid Committee v. Union of India SCC para-15 it was held that undertrials cannot indefinitely be detained pending trial. Ideally, no person ought to suffer adverse consequences of his acts unless the same is established before a neutral arbiter. However, owing to the practicalities of real life where to secure an effective trial and to ameliorate the risk to society in case a potential criminal is left at large pending trial, the Courts are tasked with deciding whether an individual ought to be released pending trial or not. Once it is obvious that a timely trial would not be possible and the accused has suffered incarceration for a significant period of time, Courts would ordinarily be obligated to enlarge them on bail."
7. Considering the entire facts and circumstances of the case, submissions of learned counsel for the parties, nature of evidence and all attending facts and circumstances of the case, without expressing any opinion on 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.
8. Let the applicant Aurangzeb in the aforesaid crime be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of court concerned subject to the following conditions:
(1). The applicant will not tamper with the prosecution evidence during the trial.
(2). The applicant will not influence any witness.
(3). The applicant will appear before the trial Court on the date fixed, unless personal presence is exempted.
(4). 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 to any police officer or tamper with the evidence.
9. In case of breach of any of the above condition, the prosecution shall be at liberty to move an application before this Court seeking cancellation of the bail.
Order Date :- 2.12.2023
Vipasha
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!