Citation : 2023 Latest Caselaw 35071 ALL
Judgement Date : 14 December, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:236664 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 53060 of 2023 Applicant :- Akhtar Sheikh Opposite Party :- State of U.P. Counsel for Applicant :- Ghazala Bano Quadri,Maseeh Uddin Counsel for Opposite Party :- G.A.,Pavan Kumar Maurya,Sandeep Kumar Pandey Hon'ble Siddharth,J.
Heard learned counsel for the applicant, learned counsel for the informant and learned A.G.A. for the State.
There are allegations against the applicant of committing offences of rape, causing hurt, intentionally insulted, criminal intimidation and forcibly abortion of the victim.
Ms. Ghazala Bano, learned counsel for the applicant, has submitted that the victim is major woman aged about 28 years when the applicant is aged about 35 years. They had consenting relation-ship. The only allegation against the applicant is that he entered into physical relation-ship with the victim on false promise of marriage. Learned counsel for the applicant has further submitted that in case victim entered into such relation-ship knowing consequences of such relation-ship, applicant cannot be implicated for the same. Applicant is in jail since 04.11.2023.
Learned counsel for the informant has submitted that the applicant has married another girl after making promise to the victim. Victim also got pregnant and he got her pregnancy aborted.
Learned AGA has opposed the prayer for bail but could not dispute the above submissions.
The Apex Court in the cases of Sonu @ Subhash Kumar Vs. State of Uttar Pradesh and another, 2021 0 Supreme (SC) 182, Promod Suryabhan Pawar Vs. State of Maharastra and others, MANU/SC/1142/2019, Dhruvaram Murlidhar Sonar Vs. State of Maharastra and others, MANU/SC/1518/2018, Naim Ahamed Vs. State (NCT of Delhi), Criminal Appeal No. 257 of 2023, Shambhu Kharwar Vs. State of Uttar Pradesh and another, 2022 Lawsuit(SC)973 has held that entering into physical relationship on false promise of marriage does not amounts to commission of offence of rape.
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 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, Akhtar Sheikh, involved in Case Crime No.251 of 2023, under Sections 376, 313, 323, 504, 506 I.P.C, Police Station Kareli, District- Allahabad/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 and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
Order Date :- 14.12.2023
SS
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!