Citation : 2023 Latest Caselaw 2034 ALL
Judgement Date : 19 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 83 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 45208 of 2020 Applicant :- Tabrej Alam Opposite Party :- State of U.P. Counsel for Applicant :- Jai Prakash Singh,Akhilesh Kumar Dwivedi,Ashwini Kumar,Atul Kumar,Diwan Saifullah Khan,Ganesh Shanker Srivastava,Raj Kiran Chaudhary Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised. The supplementary affidavit filed on behalf of the applicant is taken on record. There is illness slip of Sri Akhilesh Kumar Dwivedi, learned counsel for the applicant but the counsel Sri Ashwini Kumar is present and he has argued the matter.
2. Heard Sri Sri Ashwini Kumar, learned counsel for the applicant as well as Sri V.K.S. Parmar, learned A.G.A. for the State and perused the record.
3. Applicant seeks bail in Case Crime No. 77 of 2020, under Sections 376, 313, 506 I.P.C., Police Station Adampur, District Varanasi, during the pendency of trial.
4. As per prosecution story, the applicant is said to have entered into corporeal relationship with the victim on the pretext of marrying her and is stated to have impregnated her and has even forced her to abort the foetus and later on he is stated to have been dilly dallying with the victim regarding solemnizing marriage with her.
5. Learned counsel for the applicant has stated that the applicant is absolutely innocent and has been falsely implicated in the present case with a view to cause unnecessary harassment and to victimize him. The applicant has nothing to do with the said offence. It is settled law of the Apex Court that entering into any kind of corporeal relationship on the false promise of marriage does not tantamount to rape. The statement of three witnesses have been recorded. The statement of the victim P.W. 1 reiterates the allegations levelled in the FIR.
6. 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.
7. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. There is no criminal history of the applicant. The applicant is languishing in jail since 2.3.2020. In case, the applicant is released on bail, he will not misuse the liberty of bail.
8. Per contra, learned A.G.A. has vehemently opposed the bail application but unable to dispute the submissions raised by the learned counsel for the applicant.
9. Considering the facts and circumstances of the case, submissions made by learned counsel for the parties, the evidence on record, taking into consideration the judgments of the Apex Court relied by learned counsel for the applicant and the period of incarceration of the applicant, 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.
10. Let the applicant- Tabrej Alam involved in aforementioned case crime number be released on bail on furnishing a personal bond and two heavy sureties each in the like amount to the satisfaction of the court concerned subject to following conditions.
i. The applicant will not tamper with the evidence during the trial.
ii. The applicant will not pressurize/ intimidate the prosecution witness.
iii. The applicant will appear before the trial court on the date fixed, unless personal presence is exempted.
iv. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.
v. 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.
11. In case of breach of any of the above conditions, the prosecution shall be at liberty to move bail cancellation application before this Court.
12. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
13. It is made clear that observations made in granting bail to the applicant shall not in any way affect the learned trial Judge in forming his independent opinion on the testimony of the witnesses.
Order Date :- 19.1.2023
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!