Citation : 2023 Latest Caselaw 19951 ALL
Judgement Date : 31 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:153105 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 26141 of 2021 Applicant :- Monu Singh @ Neel Kamal Opposite Party :- State of U.P. and Another Counsel for Applicant :- Vidya Bhaskar Singh,Om Narayan Pandey,Radhey Shyam Shukla,Vipul Shukla Counsel for Opposite Party :- G.A.,Deepak Kumar Srivastava Hon'ble Siddharth,J.
Heard learned counsel for the applicant, Ms. Kavita Srivastava, Advocate, holding brief of Sri Deepak Kumar Srivastava, learned counsel for the informant and learned A.G.A. for the State.
There is allegation against the applicant of committing offence of gang rape and threatening of a minor girl belonging to schedule caste.
Learned counsel for the applicant submits that two prosecution witnesses including the victim have been examined. PW-III, who is doctor, is being summoned for recording of evidence. Learned counsel applicant submits that applicant is in jail since 24.07.2020. There are eight prosecution witnesses. It will take much time to conclude the trial. Applicant has no criminal history. Certified copy of the order-sheet of the trial court along with statements of prosecution witnesses already recorded, have been placed before this court, which are taken on record. There is no possibility of tampering with the witnesses of fact. The statement of the prosecutrix has already been recorded.
Ms. Kavita Srivastava, Advocate, has only prayed for time to file counter affidavit, which cannot be allowed.
Learned counsel for the informant has put in appearance in this case in the year 2021 but till date no counter affidavit has been filed
Learned AGA has 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 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, Monu Singh @ Neel Kamal, involved in Case Crime No.384 of 2020, under Sections 376D, 504, 506 I.P.C and 5/6 Protection of Children from Sexual Offence Act, 2012 & 3(2)(v) of SC/ST Act, Police Station Madnapur, District- Shahjahanpur 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.
Registrar (compliance) is directed to communicate this order to the trial court concerned within ten days.
Order Date :- 31.7.2023
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!