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

Kashi Babu vs State Of U.P. And 3 Others on 16 January, 2023

Author: Siddharth

Bench: Siddharth





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 73
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 52245 of 2022
 

 
Applicant :- Kashi Babu
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Applicant :- Mahendra Pratap Singh
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Siddharth,J.
 

As per office report dated 21.12.2022 notice has been served on informant, but no appears on his behalf.

Heard learned counsel for the applicant and learned A.G.A.

The instant bail application has been filed on behalf of the applicant, Kashi Babu, with a prayer to release him on bail in Case Crime No. 175 of 2022, under Sections 376AB,511,506 IPC and section 6/18 POCSO Act Police Station Ghatampur, District- Kanpur Dehat, during pendency of trial.

There is allegation against the applicant of committing offence of sexual harassment of minor girl.Subsequently applicant has been implicated for committing offence under section 376AB read with section 511 I.P.C. and other sections.Learned counsel for the applicant has submitted that it is a case of false implication. The applicant is aged about 70 years. On account of village politics he has been implicated in the aforesaid offence. The victim is aged about seven years. Victim in her statement under section 164 Cr.P.C. has stated that after committing her sexual harassment,father, of Bhola took her to the house. When victim cried for help number of villagers came for help.Her mother also came. It is clear that mother of the victim has falsely implicated the applicant in this case,since claimed that she was present on the scene of the incident but did not took her daughter alongwith her to her house.There is contradiction in her statement and First Information Report. The applicant is in jail since 4.4.2022 and has no criminal history.

Learned A.G.A. has opposed the bail prayer of the applicant but could not dispute the aforesaid facts.

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, considering the dictum of Apex Court in the case of Dataram Singh Vs. State of U.P. and another reported in (2018) 3 SCC 22 and recent judgment dated 11.07.2022 of the Apex Court in the case of Satendra Kumar Antil vs. C.B.I., passed in S.L.P (Crl.) No. 5191 of 2021 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 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.

1. The applicant shall not tamper with the prosecution evidence by intimidating/ pressurizing the witnesses, during the investigation or trial.

2. The applicant shall cooperate in the trial sincerely without seeking any adjournment.

3. The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

4. That the applicant shall not, directly or indirectly, make any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to any police officer;

5. The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the dates fixed for evidence and 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 to ensure presence of the applicant.

6. 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 default of this condition is deliberate or without sufficient cause, then it shall be open for the trial court to treat such default as abuse of liberty of his 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 :- 16.1.2023 Atul kr. sri.