Citation : 2024 Latest Caselaw 21449 ALL
Judgement Date : 1 July, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:105638 Court No. - 68 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18194 of 2024 Applicant :- Dhruv Singh Opposite Party :- State of U.P. Counsel for Applicant :- Amit Kumar Singh Counsel for Opposite Party :- Arvind Kumar Maurya,G.A.,Om Prakash Verma Hon'ble Krishan Pahal,J.
1. List has been revised.
2. Heard Shri Sunil Kumar, Advocate holding brief of Shri Amit Kumar Singh, learned counsel for the applicant and Shri Arvind Kumar Maurya, learned counsel for the informant as well as Shri Anit Kumar Shukla, learned A.G.A. for the State and perused the record.
3. Applicant seeks bail in Case Crime No.58 of 2024, under Section 376 I.P.C., Police Station Phephna, District Ballia, during the pendency of trial.
4. As per prosecution story, the applicant is stated to have entered into corporeal relationship with the informant on the false promise of marriage. The said coitus is stated to have been committed for a substantial period of time. In the meantime, the applicant is stated to have even induced her abortion.
5. Learned counsel for the applicant has stated that the applicant is absolutely innocent and has been falsely implicated in the present case. The victim is major and is 24 years of age and is a consenting party. Learned counsel has further stated that it cannot be ascertained from the evidence on record that at the initial stage it was the intention of the applicant to enter into corporeal relationship with the victim and not to marry her. Several other submissions have been made on behalf of the applicant to demonstrate the falsity of the allegations made against him. The circumstances which, as per counsel, led to the false implication of the applicant have also been touched upon at length. There is no criminal history of the applicant. The applicant is languishing in jail since 10.04.2024. In case, the applicant is released on bail, he will not misuse the liberty of bail.
6. Learned counsel for the applicant has placed much reliance on the judgments of Supreme Court passed in case of Pramod Suryabhan Pawar vs. State of Maharashtra and Another, 2019 (9) SCC 608 and Ansaar Mohammad vs. State of Rajasthan and Another, 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 married cannot be termed as rape and has stated that as such no offence is made out against the applicant.
7. Per contra, learned counsel for the informant has vehemently opposed the bail application on the ground that the applicant has not come with clean hands as he has filed a false document before the trial court indicating that the victim was married. The said document and the statement are false, as such the applicant is not entitled for bail.
8. Learned A.G.A. has also opposed the bail application.
9. Considering the facts and circumstances of the case, submissions made by learned counsel for the parties, the evidence on record, 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.
10. Let the applicant- Dhruv Singh involved in aforementioned case crime number be released on bail on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court concerned subject to following conditions.
(i) The applicant will not tamper with the evidence during the trial.
(ii). The applicant will not pressurize/ intimidate the prosecution witness.
(iii) The applicant will appear before the trial court on the date fixed, unless personal presence is exempted.
(iv) The applicant shall not commit an offence similar to the offence of which he is accused, or suspected of the commission of which he is suspected.
(v) 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.
11. In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. Identity, status and residence proof of the applicant and sureties be verified by the court concerned before the bonds are accepted.
12. It is made clear that observations made in granting 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.
Order Date :- 1.7.2024/Ravi
(Justice Krishan Pahal)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!