Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reepu Kumar And Another vs State Of U.P. And 3 Others
2023 Latest Caselaw 25001 ALL

Citation : 2023 Latest Caselaw 25001 ALL
Judgement Date : 15 September, 2023

Allahabad High Court
Reepu Kumar And Another vs State Of U.P. And 3 Others on 15 September, 2023
Bench: Krishan Pahal




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:178691
 
Court No. - 72
 

 
Case :- CRIMINAL MISC ANTICIPATORY BAIL APPLICATION U/S 438 CR.P.C. No. - 9938 of 2023
 

 
Applicant :- Reepu Kumar And Another
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Arvind Prabodh Dubey,Naushad Alam
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Krishan Pahal,J.

1. List has been revised.

2. Learned A.G.A. has informed that the notice upon the informant has been served on 28.08.2023.

3. Heard Sri Naushad Alam, learned counsel for the applicants and Sri R.M. Yadav, learned A.G.A. for the State as well as perused the record.

4. The present anticipatory bail application has been filed on behalf of the applicants in Case Crime No.207 of 2023, registered under Sections 498A, 323, 376, 506 IPC, Section 3/4 D.P. Act & Section 3/4 of POCSO Act at Police Station- Thakurdwara, District Moradabad with a prayer to enlarge them on anticipatory bail.

5. As per prosecution story, the marriage of the elder daughter of the informant was solemnized with co-accused person Vivek as per Hindu Rites on 17.04.2019 and both had fallen apart and the elder daughter was living at her maternal home. On 18.04.2023, the applicants, who are the brothers-in-law (Jija) of co-accused person Vivek, are stated to have come to the house of the informant and confined them in a room and taken away his younger daughter alongwith them and they are stated to have raped her and are stated to have returned her to them on 08.05.2023.

6. Learned counsel for the applicants has stated that the applicants have been falsely implicated in the present case. As per the school certificate, the victim is more than 16 years of age. The FIR is delayed by about two months and there is no explanation of the said delay caused. Even after the recovery of the victim on 08.05.2023, the FIR has been instituted on 02.06.2023 i.e. also delayed by about 24 days. Learned counsel has further stated that the present FIR has been instituted just to coerce the in-laws of the elder daughter of the informant into compromise. The medical report also does not indicate any sexual violence. Several other submissions have been made on behalf of the applicants to demonstrate the falsity of the allegations made against them. The circumstances which, as per counsel, led to the false implication of the applicants have also been touched upon at length. There are no criminal antecedents of the applicants. The applicants have apprehension of their arrest. Learned counsel for the applicants undertakes that they have co-operated in the investigation and are ready to do so in trial also failing which the State can move appropriate application for cancellation of anticipatory bail.

7. Per contra, learned A.G.A. has vehemently opposed the anticipatory bail application but unable to dispute the submissions raised by the learned counsel for the applicants.

8. On due consideration to the arguments advanced by learned counsel for the applicants as well as learned A.G.A., taking into consideration the fact that the FIR has been lodged after a long delay, and considering the nature of accusations and antecedents of the applicants, the applicants are liable to be enlarged on anticipatory bail in view of the judgment of Supreme Court in the case of "Sushila Aggarwal Vs. State (NCT of Delhi), (2020) 5 SCC 1". The future contingencies regarding the anticipatory bail being granted to applicants shall also be taken care of as per the aforesaid judgment of the Apex Court.

9. In view of the above, the anticipatory bail application of the applicants is allowed. Let the accused-applicants- Reepu Kumar and Kishan be released forthwith in the aforesaid case crime (supra) on anticipatory bail till the conclusion of trial on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-

(i). that the applicants shall make themselves available for interrogation by a police officer as and when required;

(ii). that the applicants 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 them from disclosing such facts to the court or to any police officer or tamper with the evidence;

(iii). that the applicants shall not leave India without the previous permission of the court;

(iv). that in case charge-sheet is submitted the applicants shall not tamper with the evidence during the trial;

(v). that the applicants shall not pressurize/ intimidate the prosecution witness;

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

(vii). that in case of breach of any of the above conditions the court concerned shall have the liberty to cancel the bail.

10. It is made clear that observations made hereinabove are exclusively for deciding the instant anticipatory bail application and shall not affect the trial.

Order Date :- 15.9.2023

Ravi Kant

(Krishan Pahal, J.)

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter