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 19, Cited by 0]

Allahabad High Court

Chunna Lal Kanaujiya vs State Of U.P. And Another on 28 April, 2022

Author: Sanjay Kumar Pachori

Bench: Sanjay Kumar Pachori





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 72
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 36971 of 2021
 

 
Applicant :- Chunna Lal Kanaujiya
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Surya Pratap Singh Parmar
 
Counsel for Opposite Party :- G.A.,Ganesh Shanker Srivastava,Om Prakash Kannaujia
 

 
Hon'ble Sanjay Kumar Pachori,J.
 

Heard Shri Surya Pratap Singh Parmar, learned counsel for the applicant, learned A.G.A. for the State, Shri Om Prakash Kannaujia, learned counsel for the first informant and perused the material on record.

The present bail application has been filed on behalf of applicant Chunna Lal Kanaujiya under Section 439 of the Code of Criminal Procedure, with a prayer to release him on bail in Case Crime No. 54 of 2021 for offence punishable under Sections 376, 506 of the Indian Penal Code and Section 3/4 of Protection of Children from Sexual Offences Act, registered at Police Station Chauri, District Bhadohi, during pendency of the trial, after rejecting the bail application of the applicant by Additional Sessions Judge/Special Judge (POCSO) Act, Court No. 1, Bhadohi at Gyanpur vide order dated 12.7.2021.

Brief facts of the case are that the First Information Report dated 19.6.2021 at 20.03 hours has been lodged by the father of the victim against the applicant under Section 354, 323, IPC and Section 7/8 of POCSO Act stating therein that on 17.6.2021 at about 1.00 a.m. his minor daughter, aged about 13 years, was sleeping alone at the roof. A man's voice was coming near the roof at night. At that time his elder daughter came out for going washroom. After hearing the sound she went on the roof and saw that the applicant was trying to outrage the modesty of her sister. The applicant committed marpeet with his elder daughter and fled away after jumping from the roof.

After lodging the first information report, statement of the victim under Section 161, Cr.P.C. was recorded on 20.6.2021. The victim has denied to get her medically examined on 21.6.2021. Statement of the victim under Section 164, Cr.P.C. was recorded on 22.6.2021. Statements of the first informant, elder daughter of the first informant and mother of the victim have also been recorded on 20.6.2021. After recording the statements of the prosecution witnesses, charge sheet has been submitted on 28.7.2021 against the applicant. The applicant was arrested on 20.6.2021.

Learned counsel for the applicant submits that the applicant is innocent and has been falsely implicated in the present case due to ulterior motive. It is further submitted that after five days of the incident, first time victim has stated about the allegation of rape against the applicant in her statement recorded under Section 164, Cr.P.C. It is further submitted that on 20.6.2021, statement of the first informant, mother of the victim and sister of the victim have been recorded. There is no whisper about the allegation of rape against the applicant. It is further submitted that the victim has denied to get her medically examined on 21.6.2021. There is material contradiction/improvement in the statements of the victim recorded under Section 161 & 164. Cr.P.C. It is further submitted that on 18.6.2021 police has challaned the applicant under Sections 151/107/116, Cr.P.C. on the dispute of drainage of water from the Hand pump.

He has next argued that the applicant has no previous criminal history and if the applicant is released on bail, he shall not misuse the liberty of bail.

Per contra, learned A.G.A. and learned counsel for the first informant have supported the order passed by the Sessions court and vehemently opposed the prayer for grant of bail to the applicant and submit that the allegations involved are very serious in nature and the delay in lodging the FIR cannot be said to be fatal to the case at this juncture while considering the application of bail. But they could not point out any material to the contrary. They further submit that in case the applicant is released on bail, he will again indulge in similar activities and will misuse the liberty of bail.

After considering the facts of the present case it prima facie appears that;

(a) First information report has been lodged by the father of the victim after about two days of the incident under Section 354, 323, IPC and Section 7/8 POCSO Act;

(b) There is material contradiction/improvement in the statements of the victim recorded under Section 161 & 164. Cr.P.C. It would not be appropriate to discuss the same at this stage;

(c) Elder sister of the victim has also not stated anything with regard to offence of committing rape with the victim in her statement recorded under Section 161, Cr.P.C.

It is a settled law that while granting bail, the court has to keep in mind the nature of accusation, the nature of the evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, the circumstances which are peculiar to the accused, his role and involvement in the offence, his involvement in other cases and reasonable apprehension of the witnesses being tampered with.

Taking into account the totality of facts and keeping in mind, the ratio of the Apex Court's judgment in the case of State of Rajasthan v. Balchand @ Baliay (1977) 4 SCC 308, Gudikanti Narasimhulu And Ors., v. Public Prosecutor, High Court Of Andhra Pradesh, AIR 1978 SC 429, Ram Govind Upadhyay v. Sudarshan Singh & Ors., (2002) 3 SCC 598, Prasanta Kumar Sarkar v. Ashis Chatterjee & Anr., (2010) 14 SCC 496 and Mahipal v. Rajesh Kumar & Anr., (2020) 2 SCC 118, the larger interest of the public/State and other circumstances, but without expressing any opinion on the merits, I am of the view that it is a fit case for grant of bail. Hence, the present bail application is allowed.

Let applicant, Chunna Lal Kanaujiya be released on bail in the aforesaid case crime number on his furnishing a personal bond and two reliable sureties each in the like amount to the satisfaction of the court concerned subject to the following conditions:

(i) 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 or tamper with the evidence.
(ii) The applicant shall not pressurize/intimidate the prosecution witnesses.
(iii) 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 of Cr.P.C.
(iv) 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 the trial court.
(v) The applicant shall remain present before the trial court on each date fixed, either personally or through his counsel.
(vi) The applicant shall not indulge in any criminal activity or commission of any crime after being released on bail.

In case of breach of any of the above conditions, it shall be a ground for cancellation of bail. If in the opinion of the trial court that 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 in accordance with law.

The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously in accordance with law after the release of the applicant, keeping in view the law laid down by the Supreme Court in the case of Alakh Alok Srivastava v. Union of India & Anr., AIR 2018 SC 2440, if there is no other legal impediment.

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 said in this order.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad, self attested by the applicant alongwith a self attested identity proof of the said person (preferably Aadhar Card) mentioning the mobile number to which the said Aadhar Card is linked.

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 :- 28.4.2022 T. Sinha