Citation : 2025 Latest Caselaw 6585 ALL
Judgement Date : 27 March, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Neutral Citation No. - 2025:AHC-LKO:17485 Court No. - 13 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2349 of 2025 Applicant :- Furkan Ali Opposite Party :- State Of U.P. Thru. Secy. Home Deptt. Lko. Counsel for Applicant :- Pawan Kumar Pandey Counsel for Opposite Party :- G.A. Hon'ble Manish Mathur,J.
1. Heard learned counsel for applicant, learned Additional Government Advocate appearing on behalf of State and perused the record.
2. Second Bail Application has been filed with regard to Case Crime No.261 of 2024 under Section 3/5 Uttar Pradesh Prohibition of unlawful Conversion of Religion (Amendment) Act, P.S. Dhaurahra, District Kheri. Applicant's first Bail Application bearing no.8062 of 2024 was dismissed as withdrawn with liberty to file afresh whereafter the present bail application ha been filed.
3. F.I.R. initially was registered under Sections 363 & 366 I.P.C., as per allegations of which, the incident is said to have taken place on 23.05.2024 at about 4.00 a.m. when applicant allegedly was instrumental in enticing away the minor daughter of informant.
4. It is submitted that subsequently on the basis of statement of victim recorded under Sections 161 and 164 Cr.P.C., charges against applicant were converted to Section 3/5 Uttar Pradesh Prohibition of unlawful Conversion of Religion (Amendment) Act,
5. It has been submitted that applicant has been falsely implicated in the charges levelled against him and that even as per statement of victim and medical report, she is an adult and has voluntarily sought to live with applicant. It is submitted that applicant does not have any previous criminal history and is under incarceration since 27.06.2024.
6. Learned Additional Government Advocate appearing on behalf of State has opposed the bail application with submission that a perusal of statement of victim recorded under Sections 161 and 164 Cr.P.C. clearly make out a case against applicant. It is however admitted that applicant does not have any previous criminal history.
7. Hon'ble the Supreme Court in Sanjay Chandra v. Central Bureau of Investigation, reported in (2012) 1 SCC 40 has specifically held that bail is to be a norm and an under-trial is not required to be in jail for ever pending trial. Relevant paragraphs of the judgment are as under :-
"21. In bail applications, generally, it has been laid down from the earliest times that the object of bail is to secure the appearance of the accused person at his trial by reasonable amount of bail. The object of bail is neither punitive nor preventative. Deprivation of liberty must be considered a punishment, unless it is required to ensure that an accused person will stand his trial when called upon. The courts owe more than verbal respect to the principle that punishment begins after conviction, and that every man is deemed to be innocent until duly tried and duly found guilty."
"27. This Court, time and again, has stated that bail is the rule and committal to jail an exception. It has also observed that refusal of bail is a restriction on the personal liberty of the individual guaranteed under Article 21 of the Constitution."
8. Upon consideration of submissions advanced by learned counsel for the parties and perusal of material on record, prima facie, and subject to further evidence being led in trial, it appears that as per statement of victim and medical report, she is an adult and has voluntarily sought to live with applicant. It is admitted that there is no previous criminal history of applicant who is under incarceration since 27.06.2024,as such, without expressing any opinion on merits of the case, this Court finds, the applicant is entitled to be released on bail in this case.
9. Accordingly bail application is allowed.
10. Let applicant Furkan Ali, involved in aforesaid case crime 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 with the following conditions which are being imposed in the interest of justice:-
(i) 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.
(ii) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial court may proceed against him under Section 229-A of the Indian Penal Code.
(iii) In case, the applicant misuses the liberty of bail during trial and in order to secure his presence proclamation under Section 82 Cr.P.C. is issued and the applicant fails 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.
(iv) 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.
Order Date :- 27.3.2025
kvg/-
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!