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

Rakesh vs State Of U.P. And Another
2023 Latest Caselaw 26611 ALL

Citation : 2023 Latest Caselaw 26611 ALL
Judgement Date : 27 September, 2023

Allahabad High Court
Rakesh vs State Of U.P. And Another on 27 September, 2023
Bench: Siddharth




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:187417
 
Court No. - 64
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 36294 of 2021
 

 
Applicant :- Rakesh
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Deepak Rana
 
Counsel for Opposite Party :- G.A.,Abhay Pratap Singh,Manoj Kumar Dubey,Yogesh Kumar Mishra
 

 
Hon'ble Siddharth,J.

Heard Sri Deepak Rana, learned counsel for the applicant, Sri Sachin Singh, Advocate, holding brief of Sri Abhay Pratap Singh, learned counsel for the informant and learned A.G.A. for the State.

There is allegation against the applicant of committing offence of rape, beating, criminal intimidation and penetrative sexual assault of a minor girl. The victim is between 17-18 years of age.

Learned counsel for the applicant submits that although the allegation of rape has been levelled by the victim but in the medical report no sign of rape was found by the Doctor. No abnormality was detected in her private parts. There was no external injury found on the person of the victim. Applicant is neighbour of the victim. Due to neighbourly dispute between the parties he has been falsely implicated in this case. Applicant is in jail since 18.02.2021. Till date only one prosecution witness has been examined. This is his first implication.

Learned AGA has opposed the prayer for bail but could not dispute the above submissions.

Keeping in view the nature of the offence, evidence, complicity of the accused; submissions of the learned counsel for the parties noted above; finding force in the submissions made by the learned counsel for the applicant; keeping view the uncertainty regarding conclusion of trial; one sided investigation by police, ignoring the case of accused side; applicant being under trial having fundamental right to speedy trial; larger mandate of the Article 21 of the Constitution of India and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 and considering 5-6 times overcrowding in jails over and above their capacity by the under trials and 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.

Let the applicant, Rakesh, involved in Case Crime No.91 of 2021, under Sections 376, 323, 506 I.P.C and 3/4 of POCSO ACt, Police Station Sardhana, District- Meerut 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 subject to following conditions. Further, before issuing the release order, the sureties be verified.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) In case the applicant misuse the liberty of bail during trial and in order to secure his presence, proclamation under Section 82 Cr.P.C. is issued and the applicants fail 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.

(v) The applicant 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 Cr.P.C. If in the opinion of the Trial Court absence of the applicant 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 against him in accordance with law.

In case of breach of any of the above conditions, the complainant is free to move an application for cancellation of bail before this court.

Identity and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.

Order Date :- 27.9.2023

SS

 

 

 
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