Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

X ........Appellant/ vs State Of Uttarakhand
2026 Latest Caselaw 1348 UK

Citation : 2026 Latest Caselaw 1348 UK
Judgement Date : 23 February, 2026

[Cites 6, Cited by 0]

Uttarakhand High Court

X ........Appellant/ vs State Of Uttarakhand on 23 February, 2026

Author: Ravindra Maithani
Bench: Ravindra Maithani
     HIGH COURT OF UTTARAKHAND AT NAINITAL

                    Bail Application (IA) No.1 of 2025
                                 In
                   Criminal Appeal No. 588 of 2025


X                                               ........Appellant/Applicant

                                     Vs.

State of Uttarakhand                                  ........... Respondent

Present : Mr. Tarun Prakash Singh Takuli, Advocate for the appellant/applicant.
          Mr. J.S. Virk, Deputy Advocate General with Mr. Rakesh Joshi, Brief
          Holder for the State.



Coram :       Hon'ble Ravindra Maithani. J.
              Hon'ble Ashish Naithani, J.

Hon'ble Ravindra Maithani, J. (Oral)

Instant appeal is preferred against the judgment and

order dated 02.09.2025, passed in Special Sessions Trial No.53 of

2019, State of Uttarakhand vs. Juvenile in Conflict with Law, X, by

the court of Special Judge (POCSO)/Additional District Judge,

Dehradun. By it, the appellant has been convicted under Sections

363, 366-A, 376 IPC and Sections 3/4, 17 of the Protection of

Children from Sexual Offences Act, 2012 (the Act) and sentenced

under Sections 363, 366-A IPC and Section 4 and 17 of the Act .

The appellant seeks bail during pendency of the appeal.

2. Heard on Bail Application (IA) No.1 of 2025

3. Learned counsel for the appellant submits that the co-

convicts have already been granted bail; the appellant was 16 years

of age at the time of incident; he was in romantic relationship with

the victim, this fact is admitted by the victim during trial. He has

referred to the statement of the victim recorded during trial.

4. These facts are not disputed by learned State Counsel.

5. It is the stage of bail. Much of the discussion at this

stage is to be avoided. To the extent of appreciating the controversy

the matter may be examined with the caveat that any observation

made at this stage shall have no bearing at any subsequent stage of

the case.

6. At the time of incident, the appellant and the victim,

both were much young and they were in romantic relationship.

7. Having considered, this Court is of the view that it is a

case in which the execution of sentence should be suspended and

the appellant/applicant be enlarged on bail.

8. The bail application is allowed.

9. The execution of sentence, which is under challenge in

this appeal shall remain suspended during the pendency of the

appeal.

10. Let the appellant/applicant be released on bail, during

pendency of the appeal on his executing a personal bond and

furnishing two reliable sureties, each of the like amount, to the

satisfaction of the court concerned.

11. List in due course.

(Ashish Naithani, J.) (Ravindra Maithani, J.) 23.02.2026 Sanjay

 
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 : Media

 
 
Latestlaws Newsletter