Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh vs State Of U.P. And Another
2023 Latest Caselaw 26920 ALL

Citation : 2023 Latest Caselaw 26920 ALL
Judgement Date : 4 October, 2023

Allahabad High Court
Rajesh vs State Of U.P. And Another on 4 October, 2023
Bench: Mayank Kumar Jain




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:189846
 
Court No. - 85
 

 
Case :- CRIMINAL APPEAL No. - 7487 of 2023
 

 
Appellant :- Rajesh
 
Respondent :- State of U.P. and Another
 
Counsel for Appellant :- Deepesh Kumar Ojha,Chandan Yadav
 
Counsel for Respondent :- G.A.,Shiva Ji
 

 
Hon'ble Mayank Kumar Jain,J.

Learned counsel for the appellant has filed supplementary affidavit today in court, which is taken on record. No counter affidavit is filed on behalf of the respondent no.2.

Heard learned counsel for the appellant, learned AGA for opposite party no.1 and learned counsel for the informant and perused the material placed on record.

The present criminal appeal under Section 14-A(2) Scheduled Castes & Scheduled Tribes (Prevention of Atrocities) Act has been filed by the appellant to set aside the impugned order dated 29.10.2022 whereby the Special Judge, SC/ST Act, Mathura has rejected the bail application of the appellant moved by him in Case Crime No. 99 of 2020, under Sections 366, 376, 344, 323, 506 of IPC, and Section 3(2)5 of SC/ST Act, Police Station Kalinjar, District Banda.

The case of the prosecution as per the FIR is that on 27.11.2020 at around 3.45 pm the daughter of the informant was enticed away by Gaya Sonkar.

Learned counsel for the appellant has submitted that appellant is innocent and has been falsely implicated in this case. The appellant is not named in the FIR. The name of the appellant was disclosed by the victim during her statement under Section 161 Cr.P.C. During medical examination no external or internal injury was observed which can indicate that the prosecutrix was raped by the appellant. It is also submitted that the age of the prosecutrix is 19 years. Vide supplementary affidavit the statement recorded during trial are brought on record which indicates that six prosecution witnesses including the prosecutrix have been examined. It is further submitted that named co-accused has been granted bail by co-ordinate Bench of this Court vide order dated 02.08.2021 in Criminal Misc. Bail Application No.25005 of 2021. It is a case of malicious prosecution under the provisions of S.C./S.T. Act. Applicant is languishing in jail since 04.01.2021 having no criminal history. In case, the appellant is released on bail, he will not misuse the liberty of bail.

Per contra, learned A.G.A. has supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the appellant and argued that serious allegations of rape and 'marpeet' are levelled against the appellant. The victim during her deposition before the trial Court has also made allegation against the appellant. The case of the appellant is at bar with the case of the co-accused because all the allegations are levelled against the appellant.

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."

It appears from the arguments advanced by the counsel for the parties and from perusal of material on record that the trial court has not properly considered the case of the appellant. Hence, in view of above consideration, the order of rejection of bail passed by the trial court dated 29.10.2022 is, hereby, set aside.

Having considered the submissions of the parties noted above, finding force in the submissions made by the learned counsel for the appellant; appellant being under-trial having fundamental right to speedy; larger mandate of the Article 21 of the Constitution of India, considering 5-6 times overcrowding in jails over and above their capacity by under trials and without expressing any opinion on the merits of the case, Court is of the opinion that the appellant is entitled to be enlarged on bail.

Let appellant,Rajesh be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:

(i) The appellant 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.

(ii) The appellant shall not pressurize/intimidate the prosecution witnesses.

(iii) The appellant 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 of Cr.P.C.

(iv) The appellant 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 the trial court.

(v) The appellant shall remain present before the trial court on each date fixed, either personally or through his counsel.

(vi) The appellant shall not indulge in any criminal activity or commission of any crime after being released on bail.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that absence of the appellant 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 in accordance with law.

The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance with law after the release of the appellant, if there is no other legal impediment.

It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The trial court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything said in this order.

The criminal appeal is allowed.

Order Date :- 4.10.2023

Mohit

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter