Citation : 2023 Latest Caselaw 16605 ALL
Judgement Date : 24 May, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2023:AHC-LKO:37119 Court No. - 12 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6842 of 2023 Applicant :- Mohd. Ahmed Opposite Party :- State Of U.P. Thru. Prin. Secy. Home U.P. Civil Secrett. Lko. And 3 Others Counsel for Applicant :- Ramakar Shukla Counsel for Opposite Party :- G.A. Hon'ble Karunesh Singh Pawar,J.
Heard learned counsel for the applicant, learned AGA for the State and perused the record.
Learned counsel for the applicant submits that notice to the complainant is duly served on 17.05.2023 as per the judgment of coordinate Bench of this Court in CRIMINAL MISC. BAIL APPLICATION No. - 46998 of 2020 "Junaid Vs. State of U.P. and Another".
Learned AGA admits this fact that notices have duly served on the complainant, however, no one has put in appearance for the complainant.
Learned counsel for the applicant submits that the incident is said to have taken place on 19.09.2021 and F.I.R. has been lodged on the next day i.e. 20.09.2022 without naming anybody. The victim has been recovered approximately six months after the incident on 14.03.2023 from Haryana.
Learned counsel for the applicant further submits that victim was in relationship with the applicant and she on her own accord went away from Amethi to Haryana and resided with him for several months. This itself is enough to show that she on her own accord went away with the applicant, however, while giving statement under Section 164 Cr.P.C., she has made improvement. Medical age of the prosecutrix is 19 years, however, as per the school age she is 2006 born and approximately 17 years old at the time of incident. The applicant has no criminal history and is languishing in jail since 08.04.2023. Charge sheet has been filed in the case.
It is further submitted that there is no possibility of the applicant of fleeing away after being released from jail or tampering with the witnesses. In case the applicant is enlarged on bail, he shall not misuse the liberty of bail.
Learned A.G.A. opposed the prayer for bail but could not dispute the aforesaid facts as argued by the learned counsel for the applicant.
Considering the fact that the applicant has no criminal history; he is in jail since 08.04.2023; medical age of the prosecutrix is 19 years, so also the fact that charge sheet has been filed and the applicant undertakes to cooperate in the trial; the prosecutrix has refused to undergo medical examination and without expressing any opinion on the merits of the case, I find it to be a fit case for enlarging the applicant on bail.
Accordingly, the bail application is allowed.
Let the applicant, Mohd. Ahmed, involved in Case Crime/F.I.R. No. 351/2022, under Sections 363/366/354A IPC and Section 16/17 and 7/8 of POCSO Act, Police Station - Lambua, District - Sultanpur, 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 with the following conditions which are being imposed in the interest of justice:-
(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 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.
(iv) 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.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(vi) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails 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.
Order Date :- 24.5.2023
R.C.
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!