Citation : 2023 Latest Caselaw 17669 ALL
Judgement Date : 17 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:141327 Court No. - 85 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28818 of 2023 Applicant :- Rajjan @ Shrikeshan Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Manvendra Singh Counsel for Opposite Party :- G.A. Hon'ble Mayank Kumar Jain,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and perused the entire record.
This is second application for bail moved on behalf of applicant as the first bail application being Criminal Misc. Bail Application No. 42318 of 2022 has been rejected by this Court vide order dated 03.01.2023.
The present bail application has been filed on behalf of applicant in Case Crime No. 149 of 2021, under Sections 363, 366, 376 I.P.C. and Section 3/4 POCSO Act, Police Station Hussainganj, District Fatehpur with the prayer to enlarge the applicant on bail.
It is submitted by learned counsel for applicant that subsequent to rejection of the first bail application, vide order dated 03.01.2023, the statement of the informant as prosecution witness has been recorded before the trial court wherein he did not corroborate the version of the FIR and he has been declared hostile. The victim was also examined as P.W.2 before the trial court and she did not corroborate the allegation made in the first information report against the applicant. It is submitted that as of now there is not evidence against the applicant that he has committed rape with the victim. Learned counsel for applicant lastly submits that applicant is in jail since 29.06.2022 having no criminal history and that in case applicant is enlarged on bail, applicant will not misuse the liberty of bail.
Per contra learned A.G.A. vehemently opposed the prayer for bail.
In Union of India Vs. K.A. Najeeb (2021) 3 SCC 713, the Hon'ble Apex Court has observed that:-
"15. This Court has clarified in numerous judgments that the liberty guaranteed by Part III of the Constitution would cover within its protective ambit not only due procedure and fairness but also access to justice and a speedy trial. In Supreme Court Legal Aid Committee v. Union of India SCC para-15 it was held that undertrials cannot indefinitely be detained pending trial. Ideally, no person ought to suffer adverse consequences of his acts unless the same is established before a neutral arbiter. However, owing to the practicalities of real life where to secure an effective trial and to ameliorate the risk to society in case a potential criminal is left at large pending trial, the Courts are tasked with deciding whether an individual ought to be released pending trial or not. Once it is obvious that a timely trial would not be possible and the accused has suffered incarceration for a significant period of time, Courts would ordinarily be obligated to enlarge them on bail."
Considering the submissions made by learned counsel for applicant as well as learned A.G.A. and without expressing any opinion on the merits of the case, at this stage, prima facie, a case for bail has been made out.
The prayer for bail is granted. The application is allowed.
Let applicant,Rajjan @ Shrikeshan, involved in the aforesaid crime be released on bail on furnishing a personal bond and two local sureties to the satisfaction of court concerned subject to the following conditions:
(1). The applicant will not tamper with the prosecution evidence during the trial.
(2). The applicant will not influence any witness.
(3). The applicant will appear before the trial Court on the date fixed, unless personal presence is exempted.
(4). 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 to any police officer or tamper with the evidence.
In case of breach of any of the above condition, the prosecution shall be at liberty to move an application before this Court seeking cancellation of the bail.
Order Date :- 17.7.2023
Prajapati
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!