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

Sonu @ Shankar vs State Of U.P. on 13 January, 2021

Author: Rahul Chaturvedi

Bench: Rahul Chaturvedi





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 64
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 39313 of 2020
 

 
Applicant :- Sonu @ Shankar
 
Opposite Party :- State of U.P.
 
Counsel for Applicant :- Sharique Ahmed
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rahul Chaturvedi,J.
 

Heard Sri Sharique Ahmed, learned counsel for the applicant as well as learned A.G.A for the State and perused the record.

By means of this application, the applicant who is involved in Case Crime No. 148 of 2020, under Sections 306, 341, 294, 504, 506 I.P.C., Police Station- Sachendi, District- Kanpur Nagar is seeking enlargement on bail during the trial. The applicant is in jail since 16.5.2020.

Contention raised by learned counsel for the applicant is that late Ram Prasad has got three sons namely Sachin, Sonu @ Shanker (applicant) and Rahul. It has been contended that the daughter of the first informant, Malkhan was in a deep tender relationship with Sachin. Probably, they have crossed the limit of decency and with the allegation of outraging the modesty of his daughter, the said Malkhan has lodged F.I.R. against Sachin. The said F.I.R. was registered as Case Crime No. 502 of 2019, under Sections 376, 323, 506 I.P.C. and Section 3/4 of POCSO Act and till date he is languishing in jail.

Learned counsel for the applicant showing some photographs annexed as Annexure-3 to the affidavit submits that Sachin and daughter of the first informant were in deep love affair and after sending Sachin in jail in above mentioned criminal case, Malkhan has settled his daughter's marriage with some other person. This proposal was refused and was not accepted by the girl herself. Deceased girl has virtually revolted to her father's decision and hanged herself.

In order to take further revenge, said Malkhan has lodged the present F.I.R. tailoring an imaginary story of abetment to commit suicide of his daughter against remaining sons of late Ram Prasad namely Sonu @ Shanker (applicant) and Rahul with the allegation that these accused persons were pressurizing him to settle the issue outside the court and extending threats to her. From the F.I.R. it is clear that it is the cousin of the applicant namely Kallu allegedly passing derogatory comments upon his daughter, but during investigation his name has been dropped. The fact remains that there is no evidence worth mentioning that at any point of time there is any abetment, goading or instigation on the part of the applicant or any conduct of the applicant would fall within the definition of Section 107 I.P.C.

Learned A.G.A opposed the prayer for bail but could not dispute the aforesaid facts.

Keeping in view the nature of the offence, evidence, complicity of the accused and submissions of learned counsel for the parties, without expressing any opinion on merits of the case, I am of the view that the applicant has made out a case for bail.

Let the applicant- Sonu @ Shankar, who is involved in Case Crime No. 148 of 2020, under Sections 306, 341, 294, 504, 506 I.P.C., Police Station- Sachendi, District- Kanpur Nagar, 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 FILE AN UNDERTAKING TO THE EFFECT THAT HE SHALL NOT SEEK ANY ADJOURNMENT ON THE DATE 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 I.P.C.

(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., MAY BE ISSUED AND IF 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 I.P.C.

(iv) THE APPLICANT SHALL REMAIN PRESENT, IN PERSON, BEFORE THE TRIAL COURT ON DATES FIXED FOR (1) OPENING OF THE CASE, (2) FRAMING OF CHARGE AND (3) 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.

(v) THE TRIAL COURT MAY MAKE ALL POSSIBLE EFFORTS/ENDEAVOUR AND TRY TO CONCLUDE THE TRIAL WITHIN A PERIOD OF ONE YEAR AFTER THE RELEASE OF THE APPLICANT.

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

Since the bail application has been decided under extra-ordinary circumstances, thus in the interest of justice following additional conditions are being imposed just to facilitate the applicant to be released on bail forthwith. Needless to mention that these additional conditions are imposed to cope with emergent condition-:

1. The applicant shall be enlarged on bail on execution of personal bond without sureties till normal functioning of the courts is restored. The accused will furnish sureties to the satisfaction of the court below within a month after normal functioning of the courts are restored.
2. The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
3. The computer generated copy of such order shall be self attested by the counsel of the party concerned.
4. The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

Order Date :- 13.1.2021 Vikas