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 11, Cited by 1]

Allahabad High Court

Shanu @ Shahnawaj vs State Of U.P. And Another on 10 December, 2020

Author: Ali Zamin

Bench: Ali Zamin





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 36
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10792 of 2020
 

 
Applicant :- Shanu @ Shahnawaj
 
Opposite Party :- State of U.P. and Another
 
Counsel for Applicant :- Sanjeev Kumar Sharma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ali Zamin,J.
 

Supplementary affidavit filed on behalf of applicant, which is taken on record.

Heard learned counsel for the applicant, learned A.G.A. for the State and perused the material on record.

The present bail application has been filed by the applicant with a prayer to enlarge him on bail in Case Crime No.136 of 2018, under Sections 376, 342, 120-B I.P.C. & 4/5/6 Immoral Traffic Act & 16/17 of POCSO Act & 3(2)V of SC/ST Act, Police Station Gwal Toli, District Kanpur Nagar.

Learned counsel for the applicant submits that according to F.I.R. version applicant several times established physical relationship with the victim on the pretext of marriage and on 18.06.2018 he also permitted two boys for establishing physical relationship with the victim. He further submits that the victim has disclosed her age 18 years. As per statement under Section 161 Cr.P.C., she has supported the F.I.R. version. In statement under Section 164 Cr.P.C., the victim used to work as a maid in the house of applicant. It is also alleged that applicant used the victim for immoral trafficking. The victim did not disclose the name of applicant's father, therefore, additional statement of the victim was recorded in which she stated that she forgot to disclose the name of applicant's father which indicates that this is a case of false implication. He submits that actually the victim wanted to marry the applicant when applicant refused to marry then a false case was lodged against the applicant. The applicant has not committed the alleged offence. He has been falsely implicated in the present case. There is no possibility of the applicant of fleeing away from the judicial process or tampering with the witnesses and, in case, the applicant is enlarged on bail, the applicant shall not misuse the liberty of bail. It is next contended that there is no previous criminal history of the applicant and is languishing in jail since 18.07.2018.

Per contra, learned A.G.A. opposed the bail prayer of the applicant and submits that as per case diary witnesses Pawan Kumar Pandey, Mohd. Sattar, Vinay Kumar Singh, Satish Kumar Shukla, Ramesh Chandra Shukla etc. have stated that an immoral trafficking is being committed at the house of applicant, therefore, the applicant is not entitled for bail.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, nature of allegation, as per F.I.R. age of the victim and as per her statement under Section 164 Cr.P.C., she was maid of the applicant, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Shanu @ Shahnawaj involved in aforesaid case crime be released on bail on his furnishing a personal bond and two local sureties each of the like amount to the satisfaction of the court concerned, subject to the following conditions :-

(i) The applicant shall file an undertaking to the effect that he will not tamper with the evidence and will not pressurize/intimidate the prosecution witnesses and will cooperate with the trial. The applicant 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.

The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.

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

Order Date :- 10.12.2020 Jitendra