Citation : 2023 Latest Caselaw 2805 ALL
Judgement Date : 27 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 73 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 58056 of 2022 Applicant :- Sanib Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Zafar Abbas Counsel for Opposite Party :- G.A.,Kamal Kishor Mishra Hon'ble Siddharth,J.
Heard Sri Zafar Abbas, learned counsel for the applicant, Sri Kamal Kishor Mishra, learned counsel for the informant and learned A.G.A. for the State.
There is allegation against the applicant of committing offence of rape, threatening and also offence under Section 5L/6 of POCSO Act. The victim is admittedly minor about 14 years of age.
Learned counsel for the applicant submits that although allegations have made against the applicant in the statements but the injury report of the victim does not corroborates the same. No internal or external injury was found on the body of the victim. The statement of the Doctor also testifies the fact. There is nothing incriminating found in the supplementary medical report of the victim. It is submitted that it is a case of false implication of the applicant on the allegation of making video viral. No such video was recovered. The fact that any video went viral is incorrect. The applicant is in jail since 09.10.2022 and has no criminal history to his credit.
Counter affidavit has been filed by the learned counsel for the informant, wherein it has been stated that victim has stated against the applicant under Sections 161 and 164 Cr.P.C. She is minor aged about 14 years. Video of the victim was made viral by the co-accused, Sharukh. He has submitted that a complaint was made against the Investigating Officer to the SSP, since he has not properly investigated the case but complaint has not been brought on record.
Learned AGA has also opposed the prayer for bail but could not dispute the above submissions.
After hearing rival contentions, this court finds that there is no complaint on record nor there is any parcha of the investigation showing any incriminating video was made viral.
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 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. The bail application is allowed.
Let the applicant, Sanib, involved in Case Crime No.477 of 2022, under Sections 376, 504, 506 I.P.C and Section 5L/6 of POCSO Act, Police Station Thakurdwara, District- Moradabad 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.
The trial court is directed to conclude the trial against the applicant as expeditiously as possible, preferable within a period of one year from the date of production of certified copy of this order.
Order Date :- 27.1.2023
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!