Citation : 2023 Latest Caselaw 5283 ALL
Judgement Date : 16 February, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 59776 of 2022 Applicant :- Shyama Alias Shyam Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Ashutosh Kumar Pandey,Shiv Sharan Tripathi Counsel for Opposite Party :- G.A.,Narendra Kumar Hon'ble Siddharth,J.
Heard Shri Shiv Sharan Tripathi, learned counsel for the applicant; Shri Manoj Kumar Tripathi, learned counsel for the informant and learned A.G.A.
The instant bail application has been filed on behalf of the applicant, Shyama Alias Shyam, with a prayer to release him on bail in Case Crime No. 234 of 2022, under Sections 342,506,376-AB IPC and section 5/6 POCSO Act Police Station Roravar, District- Aligarh, during pendency of trial.
There is allegation of illegal confinement of minor girl, threatening and commission of offence of rape of minor girl aged about six years against the applicant.Learned for the applicant has submitted that it is a case of false implication of the applicant by the informant because of dispute regarding drain(Nali) . Parties are neighbours. In the First Information Report lodged against the applicant initially he was implicated under sections 342,354,506 I.P.C. and section 7/8 POCSO Act..In the statement of the child witness under section 161 Cr.P.C. she has not made allegation of rape against the applicant.In her statement under section 164 Cr.P.C. she has admitted that applicant inserted finger in her private part after filling towel in her mouth.Applicant has been falsely implicated and mother of the victim has refused to get her internal and external medical examination done. He has submitted that offence of rape could not be proved before the trial court without medical examination report of the victim.The applicant is in jail since 24.6.2022 and has no criminal history.
Learned A.G.A. and learned counsel for the informant have opposed the bail prayer of the applicant and submitted that victim is minor aged about six years only and allegations against the applicant are serious.
This court after considering the rival contentions, finds that although victim is minor but there is inconsistency in the prosecution case in the First Information Report, statement of the victim under section 161 and 164 Cr.P.c..It appears to be a case of false implication. The medical examination report does not corroborates the statement of the victim
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 :- 16.2.2023
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!