Citation : 2024 Latest Caselaw 16815 ALL
Judgement Date : 13 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:86043 Court No. - 64 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14312 of 2024 Applicant :- Zor Ali Opposite Party :- State Of U.P. And 3 Others Counsel for Applicant :- Mirza Ali Zulfaqar Counsel for Opposite Party :- G.A.,Zafeer Ahmad Hon'ble Ajay Bhanot,J.
Sri Chandan Agarwal, learned AGA-I contends that the police authorities in compliance of the directions issued by this Court in Criminal Misc. Bail Application No. 46998 of 2020 (Junaid Vs State of U.P. and another) reported at 2021 (6) ADJ 511 and with a view to implement the provisions of POCSO Act, 2012 read with POCSO Rules, 2020, have served the bail application upon the victim/legal guardian as well as upon the CWC.
By means of the bail application the applicant has prayed to be enlarged on bail in Case Crime No. 134 of 2017 at Police Station- Shahbad, District- Rampur under Sections 376, 452, 504, 506 IPC and Section 3/4 of POCSO Act. The applicant is in jail since 12.03.2024.
The bail application of the applicant was rejected by the learned trial court on 03.04.2024.
The following arguments made by Sri Mirza Ali Zulfaqar, learned counsel assisted by Sri Mohd. Faizan, learned counsel on behalf of the applicant, which could not be satisfactorily refuted by Sri Zafeer Ahmad, learned counsel for the informant and Sri Chandan Agarwal, learned AGA from the record, entitle the applicant for grant of bail:
1. The victim was wrongly shown as a minor of 17 years in the F.I.R. only to falsely implicate the applicant under the stringent provisions of the POCSO Act and cause his imprisonment.
2. Learned counsel for the applicant contests the age of the victim set out in the prosecution case in light of the judgement of this Court in Monish Vs. State of U.P. and others (Criminal Misc. Bail Application No. 55026 of 2021) and on the following grounds:
(i) There are material contradictions in the age of the victim as recorded in various prosecution documents.
(ii) The victim in her statements under Section 161 Cr.PC. and Section 164 Cr.P.C. has asserted that she is 17 years of age.
(iii). Medical report drawn up to determine the age of the victim opines that she is about 19 years of age.
3. The applicant has been falsely nominated on account of village rivalry.
4. After thorough investigation no incriminatory evidence was found against the applicant. The applicant was not chargesheeted and a final report was filed in his favour. The applicant was summoned on the footing of a false application filed under Section 319 CrPC filed before the trial court.
5. Medical evidence to corroborate commission of rape by the applicant with the victim has not been produced by the prosecution.
6. Learned counsel for the applicants claims congruency in role and seeks parity in relief granted to co-accused Morad Ali who has been granted bail by this Court on 26.04.2024 in Criminal Misc. Bail Application No. 14767 of 2024.
7. The applicant does not have any criminal history apart from this case.
8. The applicant is not a flight risk. The applicant being a law abiding citizen has always cooperated with the investigation and undertakes to cooperate with the court proceedings. There is no possibility of his influencing witnesses, tampering with the evidence or reoffending.
In the light of the preceding discussion and without making any observations on the merits of the case, the bail application is allowed.
Let the applicant- Zor Ali be released on bail in the aforesaid case crime number, on furnishing a personal bond and two sureties each in the like amount to the satisfaction of the court below. The following conditions be imposed in the interest of justice:-
(i) The applicant will not tamper with the evidence or influence any witness during the trial.
(ii) The applicant will appear before the trial court on the date fixed, unless personal presence is exempted.
(iii) The learned trial court is directed to fix the sureties after due application of mind in light of the judgement passed by this Court in Arvind Singh v. State of U.P. Thru. Prin. Secy. Home Deptt. (Application U/S 482 No.2613 of 2023).
The learned trial court shall ensure that the right of bail of the applicant granted by this Court is not frustrated by arbitrary demands of sureties, or onerous conditions which are unrelated to the socioeconomic status of the applicant.
Before parting some observations have to be made in the facts of this case. The learned trial court has failed to comply with the judgment rendered by this Court in Monish (supra) regarding the manner of consideration of age of the victim in bail applications filed by the accused persons under the POCSO Act.
A copy of this order as well as a copy of the judgment in Monish (supra) shall be provided to the learned District Judge, Shahjahanpur, to ensure that the learned trial courts are guided by the law laid down by this Court.
It is clarified that the above observations shall not be construed adversely against any judicial officer.
Order Date :- 13.5.2024
Pravin
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!