Citation : 2023 Latest Caselaw 7194 ALL
Judgement Date : 13 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 79 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8079 of 2023 Applicant :- Pranav Shukla Opposite Party :- State of U.P. Counsel for Applicant :- Vaibhav Kohli Counsel for Opposite Party :- G.A. Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Sri Omkar Singh, learned counsel for the applicant as well as Sri Vibhav Anand Singh, learned A.G.A. for the State and perused the record.
3. Applicant seeks bail in Case Crime No. 1016 of 2022, under Section 306 I.P.C., Police Station Kasaya, District Kushinagar, during the pendency of trial.
4. As per prosecution story, the applicant, who is a blind person and the deceased, who also was a blind lady, are stated to have entered into corporeal relationship with each other for a duration of several years on the false pretext of marrying her. The applicant is stated to have abetted her to commit suicide on 23.10.2022, as he had refused to marry her later on.
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. Learned counsel has further stated that applicant has nothing to do with the said offence. It is next stated that there is no allegation of abetment assigned to the applicant. Learned counsel has next stated that there is no overt act assigned to the applicant of having abetted or instigated the deceased person to commit suicide. It is next stated that refusing to marry the lady cannot tantamount to abetment. Thus, the ingredients of Section 306 IPC are not fulfilled. It is next stated that the applicant is himself 90% permanent disabled person. It is stated that the FIR is delayed and the son of the informant is witness to the inquest proceedings as panch witness no. 2 in the inquest proceedings. It is next stated that had the applicant committed the said offence, his name would have come up at the time of recording the inquest proceedings itself.
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 22.11.2022. 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, pending trial and considering the complicity of accused, severity of punishment, at this stage, 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- Pranav Shukla 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 :- 13.3.2023
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!