Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Umesh Kumar vs State Of U.P. And 3 Others
2025 Latest Caselaw 333 ALL

Citation : 2025 Latest Caselaw 333 ALL
Judgement Date : 1 May, 2025

Allahabad High Court

Umesh Kumar vs State Of U.P. And 3 Others on 1 May, 2025

Author: Siddharth
Bench: Siddharth




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:69155
 
Court No. - 47
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28421 of 2024
 

 
Applicant :- Umesh Kumar
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Amit Kumar Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.
 

Learned A.G.A. informs 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 for the State.

There are allegations against the applicant of committing offence of rape against minor girl aged about 15 years.

Learned counsel for the applicant submits that medical examination of the victim was not conducted on the date of lodging of the First Information Report. The same was conducted after two days of the incident.The cloth worn by the mother of the victim were got worn by the victim herself and it was sent to the F.S.L. As per F.S.L. report Spermatozoa was found in the undergarments.Thereafter court directed the learned A.G.A. to get D.N.A. Report .Time was granted to the learned A.G.A. to file D.N.A. report on 8.8.2024, 19.3.2025 and 10.4.2025 but same has not been received by the learned A.G.A. It is a case of false implication of the applicant on the basis of planted cloth.The applicant is in jail since 10.4.2024 and has no criminal history to his credit.

On the other hand learned A.G.A has opposed the prayer for bail.

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, larger mandate of the Article 21 of the Constitution of India, recent judgment dated 11.07.2022 of the Apex Court in the case of Manish Sisodia vs. Directorate of Enforcement, 2024 LawSuit (SC) 677. and 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,Umesh Kumar , involved in Case Crime No.25 of 2023 , under Section-354(A),376(3),323,324,506,354 IPC, section 8 and 4(2) POCSO Act and section 3(2)(va) and 3(2)5 of Schedules Castes and Scheduled Tribes (Prevention of Atrocities) Act,1989 Police Station- Markundi, District- Chitrakoot, 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.

(i) The applicant shall not tamper with the evidence or threaten the witnesses.

(ii) 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.

(iii) The applicant shall remain present before the Trial Court on each date fixed, either personally or as directed by the Court. In case of his absence, without sufficient cause, the Trial Court may proceed against him under Section 229-A of the Indian Penal Code.

(iv) 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.

(v) 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.

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

Order Date :- 1.5.2025

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter