Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vikas Kumar vs State Of U.P. And 3 Others
2024 Latest Caselaw 139 ALL

Citation : 2024 Latest Caselaw 139 ALL
Judgement Date : 3 January, 2024

Allahabad High Court

Vikas Kumar vs State Of U.P. And 3 Others on 3 January, 2024

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:949
 
Court No. - 46
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 53512 of 2023
 

 
Applicant :- Vikas Kumar
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Hari Narayan Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.
 

Learned A.G.A. has informed that notice has been served upon the informant but no one appears on his behalf.

Heard learned counsel for the applicant and learned A.G.A.

The instant bail application has been filed on behalf of the applicant, Vikas Kumar, with a prayer to release him on bail in Case Crime No. 116 of 2022, under Sections 363,376,506 IPC and section 3/4 POCSO Act Police Station Sahjanwa, District- Gorakhpur, during pendency of trial.

There are allegations against the applicant of abduction of minor girl, commission of offence of rape, penetrative sexual assault and criminal intimidation.Learned counsel for the applicant has submitted that as per ossification test report although victim is aged about 14 years but she has left her house on her sweet will and after eloping with applicant went to Kolkata from Gorakhour.She has lived there with applicant for ten days in rented accommodation and entered into physical relationship and she wants to live with applicant.Learned counsel for the applicant has relied upon the judgement of Apex Court in the case of S Varadarajan Vs. State of Madras, 1964 LawSuit (SC) 209. It has been submitted that victim herself left the company of lawful guardianship of her parents on her own. The applicant did not took her away from the company of her guardianship.Therefore offence under section 363 I.P.C. is not made out against the applicant.Victim has not made allegation of forceful commission of offence of rape against the applicant. The applicant is in jail since 30.9.2023 and has no criminal history.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

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; considering the dictum of Apex Court in the 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; 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 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.

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

4. 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;

5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.

6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his bail and proceed against him in accordance with law.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail.

Order Date :- 3.1.2024

Atul kr. sri.

 

 

 
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 : MAIMS

 
 
Latestlaws Newsletter