Citation : 2023 Latest Caselaw 2822 ALL
Judgement Date : 27 January, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD Reserved on 23.01.2023 Delivered on 27.01.2023 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 45532 of 2022 Applicant :- Ankit Opposite Party :- State Of U.P And 3 Others Counsel for Applicant :- Santosh Kumar Counsel for Opposite Party :- G.A.,Amit Kumar Mishra,Saumya Srivastava Hon'ble Siddharth,J.
Heard Shri B. Ram, holding brief of Shri Santosh Kumar, learned counsel for the applicant, Shri Amit Kumar Mishra, learned counsel for the informant and learned A.G.A.
There is allegation against the applicant of abduction of minor girl with intent to marry, commission of her rape, murder, causing disappearance of her dead body and committing offence of penetrative sexual assault.
Learned counsel for the applicant submits that dead body of deceased was recovered from the railway track with many crush injuries on her body. The allegation in the first information report that the deceased was taken by the applicant and two other from her home are incorrect. The DNA test report of the victim brought on record in personal affidavit filed today by AGA does not implicates the applicant. He is in jail since 09.03.2021 and has no previous criminal history. Not a single witness has been examined till date before the trial court.
Learned AGA and learned counsel for the informant have vehemently opposed the prayer for bail but could not dispute the above submissions.
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 case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 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, Ankit, involved in Case Crime No.54 of 2021, under Sections 363, 366, 302, 201, 376 I.P.C and Section ¾ POCSO Act, Police Station Maharajpur, District- Kanpur Nagar 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, preferably within a period of one year from the date of production of certified copy of this order.
Order Date :- 27.01.2023
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!