Citation : 2023 Latest Caselaw 3641 ALL
Judgement Date : 6 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 55222 of 2022 Applicant :- Shanu @ Furkan Opposite Party :- State of U.P. Counsel for Applicant :- Dhirendra Kumar Srivastava,Mohd. Naushad Counsel for Opposite Party :- G.A.,Dhirendra Kumar Verma Hon'ble Siddharth,J.
Heard learned counsel for the applicant; Shri Dhirendara Kumar Verma, learned counsel for the informant and learned A.G.A for the State.
There is allegation against the applicant that he committed offence of rape against the victim for the last three years.She has given birth to one daughter which is of six months.He has caused injury on the stomach of her sister which resulted into death of a child in womb.
Counsel for the applicant submits that allegations in the First Information Report are not correct.There are chances of settlement between the parties. The applicant is in jail since 6.09.2022.
On the other hand learned A.G.A and learned counsel for the informant have opposed the prayer for bail.
The applicant is directed to be enlarged on interim bail for the period of six months.
Keeping in view the nature of the offence, evidence, complicity of the accused, submissions of the learned counsel for the parties, 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 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.
Let the applicant, Shanu @ Furkan, involved in Case Crime No. 302 of 2022, under Sections- 376,313,323,506 IPC, Police Station- Loni Border, District- Ghaziabad, be released on interim bail for the period of six months 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 misuses the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicant 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.
(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, it shall be a ground for cancellation of bail.
List this case on 04.08.2023.
In failure to comply this order, the interim bail for the period of three months granted to the applicant shall stand cancelled and he shall be taken into custody forthwith.
Order Date :- 6.2.2023
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!