Citation : 2024 Latest Caselaw 18767 ALL
Judgement Date : 23 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:93917 Court No. - 65 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 53557 of 2021 Applicant :- Akhlaque Mohammad Opposite Party :- State Of U.P.And 3 Others Counsel for Applicant :- Zahid Hussin (Hanafi) Counsel for Opposite Party :- G.A.,Pramod Kumar Srivastava Hon'ble Saurabh Shyam Shamshery,J.
1. Applicant has approached this Court seeking enlargement on bail in Case Crime No.184 of 2021, under Sections 363, 366, 376 (3) of I.P.C, and Section 3/4 of POCSO Act, Police Station-Charwa, District-Kaushambi.
2. This application is pending before this Court for the last three years. Zahid Hussin (Hanafi), learned counsel for the applicant is not present.
3. In administration of justice Advocates have a vital role to play that not only they have to represent their respective clients but being an "Officer of Court" they have to be fair towards Court and to provide their valuable assistance.
4. However often Court finds that learned counsel are not appearing to press bail application probably on a ground that they have no instructions or change of Bench, but, once they have filed a Vakalatnama which imposes a solemn duty to appear and assist the Court, they have legal and moral obligation to appear before Court to place their case, irrespective of fact that they are properly briefed or not. Sanctity of a Vakalatnama is also been described by Superior Court in a very recent judgment of Bar of Indian lawyers through it's President Jasbir Singh Malik Vs D.K. Gandhi PS National Institute of Communicable Diseases and Anr. and connected matters 2024 INSC 410 (Decided on May 14, 2024) (Para 40).
5. In this regard an observation made by Supreme Court in Rafiq and Anr. Vs Munshi Lal and Anr. (1981) 2 SCC 788 and Secretary, Department of Horticulture, Chandigarh and Anr. Vs Raghu Raj (2008) 13 SCC 395, would also be relevant that an Advocate has to appear and argue the case as and when it is called out for hearing and failure to do so would not only discourage clients but also discourteous to the Court and it must be severely discountenanced. The Court also takes note of order passed by Supreme Court in Rajanti Devi @ Rajanti Kumari Vs. The Union of India, Miscellaneous Application No.2578 of 2023 in SLP (Criminal) Diary No.43646 of 2023 that a bail application be disposed of preferably within two weeks.
6. Sri D.P.S. Chauhan, learned A.G.A appearing for State, submits that applicant, who is in jail since 6.10.2021, is facing trial for offence of rape of a minor girl aged about 14 years. However, present status of trial is not on record.
7. In aforesaid circumstances, taking note of evidence against applicant and that present status of trial is not on record and also that applicant is in jail since 6.10.2021, therefore, even in absence of counsel for applicant, in the interest of justice, this application is disposed of with observation that in case trial is not concluded or substantially progressed till date, applicant will have liberty to approach this Court or Trial Court concerned, as advised, afresh alongwith status of trial after reasonable period. Meanwhile, Trial Court shall take all endeavour to expedite the trial.
8. A copy of this order be communicated to applicant through Jail Superintendent concerned.
9. Registrar (Compliance) to take steps.
Order Date :- 23.5.2024
SB
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!