Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 0]

Allahabad High Court

Mohd. Chand vs State Of U.P. Thru. Prin. Secy. (Home), ... on 27 March, 2023





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 27
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 4138 of 2023
 

 
Applicant :- Mohd. Chand
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. (Home), Lko.
 
Counsel for Applicant :- Chandra Bhooshan
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Brij Raj Singh,J.
 

Heard learned counsel for the applicant and Sri Ashok Kumar Yadav, learned A.G.A. for the State.

This bail application has been filed by the applicant with a prayer to enlarge him on bail in Case Crime No.241 of 2022 under Section 354, 147, 323, 504, 376 IPC, PS Bazar Shukul, district Amethi.

It has been submitted by learned counsel for the applicant that in the FIR there is no allegation of rape rather, the mother has stated that the applicant had tried to outrage the modesty of her daughter. Statement under Section 164 CrPC has been recorded and the prosecutrix has deposed before the Court that she had affairs with the applicant and on the pretest of marriage, she made physical relation with him. It is submitted that it is a case of consent and it is submitted that the applicant is neighbour and there is enmity between the family of the applicant and the prosecutrix. The age of the girl is 19 years as per medical report in and the statement under Section 164 CrPC. The medical report is not supporting the prosecution case. The applicant has no criminal history and he is in Jail since 15.12.2022.

On the other hand, Sri Ashok Kumar Yadav learned AGA has opposed the bail and submitted that it is a case of rape, therefore, the applicant is not entitled for bail.

Considering the over all facts and circumstances of the case, the changed version in FIR and statement under Section 164 CrPC, the medical report which does not support the prosecution case, it is a fit case for bail.

Let the applicant Mohd. Chand be released on bail in the above case crime number on his furnishing a personal bond and two sureties each in the like amount to the satisfaction of Court concerned with the following conditions :-

(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.

It is made clear that the observations made in this order are limited to the purpose of determination of this bail application and will in no way be construed as an expression on the merits of the case. The Trial Court shall be absolutely free to arrive at its independent conclusions on the basis of evidence led unaffected by anything in this order.

Order Date :- 27.3.2023 Rajneesh JR-PS)