Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nandu Nishad vs State Of U.P.
2023 Latest Caselaw 27445 ALL

Citation : 2023 Latest Caselaw 27445 ALL
Judgement Date : 6 October, 2023

Allahabad High Court
Nandu Nishad vs State Of U.P. on 6 October, 2023
Bench: Krishan Pahal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:192406
 
Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 11013 of 2023
 

 
Applicant :- Nandu Nishad
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Kamlesh Kumar Tiwari
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. Heard Sri Kamlesh Kumar Tiwari, learned counsel for the applicant and Sri Harish Kumar Tripathi, learned counsel for the informant as well as Sri V.K.S. Parmar, learned A.G.A. for the State and also perused the record.

2. The present anticipatory bail application has been filed on behalf of the applicant in F.I.R./Case Crime No. 735 of 2023, under Sections 376, 323, 504, 506 IPC, Police Station Pipraich, District Gorakhpur, with a prayer to enlarge him on anticipatory bail.

3. As per prosecution story, the applicant is stated to have entered into corporeal relationship with the informant on the pretext that he shall marry her about 13 years before the lodging of the FIR and the same relationship continued for a substantial period of time and subsequently, on 21.8.2023, at about 11.30 pm, the applicant is stated to have forcibly abducted the informant on his motorcycle and committed rape with her.

4. Learned counsel for the applicant has stated that the applicant is maliciously being prosecuted in the present case due to ulterior motive and has the apprehension of his arrest. The applicant has nothing to do with the said offence as alleged by the prosecution. Learned counsel has next stated that the FIR is delayed by about 15 days and there is no explanation of the said delay caused. Learned counsel has next stated that the medical report does not corroborate the prosecution story. The victim is the consenting party and it is an admitted fact that she was 27 years old at the time of her medical examination and the FIR. It is next stated that the statement of the victim recorded u/s 164 Cr.P.C. is full of embellishments, as later on certain allegations have been levelled against the applicant of having got the marriage of the victim, which was agreed upon with somebody else, cancelled. It is further submitted that the applicant has no criminal antecedents. In case, the anticipatory bail application of the applicant is allowed, he will not misuse the liberty and shall cooperate with trial.

5. 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.

6. On the other hand, learned A.G.A. and learned counsel for the informant have vehemently opposed the prayer for grant of anticipatory bail and has stated that the applicant has committed serious offence, as he is neither marrying the informant nor getting her married with somebody else.

7. On due consideration to the arguments advanced by the learned counsel for the parties, the judgement of the Apex Court relied upon by the counsel for the applicant, the delay in lodging the FIR, and in view of the law laid down by the Apex Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi)-2020 SCC online SC 98", the applicant is entitled to be granted anticipatory bail in this case.

8. Without expressing any opinion upon ultimate merits of the case either ways which may adversely affect the trial of the case, the anticipatory bail application of the applicant is allowed.

9. In the event of arrest of the applicant, Nandu Nishad involved in the aforesaid case crime number, shall be released on anticipatory bail till the conclusion of trial on furnishing a personal bond with two sureties each in the like amount to the satisfaction of the Presiding Officer/Court Concerned, with the conditions that:-

i. that the applicant shall make himself available for interrogation by a police officer as and when required;

ii. that 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;

iii. that the applicant shall not leave India without previous permission of the court;

iv. that the applicant shall not tamper with the evidence during the trial;

v. that the applicant shall not pressurize/ intimidate the prosecution witness;

vi. that the applicant shall appear before the trial court on each date fixed unless personal presence is exempted;

10. In case of breach of any of the above conditions, the court concerned shall have the liberty to cancel the bail granted to the applicant.

11. It is made clear that observations made in granting anticipatory bail to the applicant shall not in any way affect the learned trial Judge in forming his independent opinion based on the testimony of the witnesses.

(Justice Krishan Pahal)

Order Date :- 6.10.2023

Shalini

 

 

 
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