Himachal Pradesh High Court
Date Of Decision: 29.7.2025 vs State Of Himachal Pradesh on 30 July, 2025
Author: Sandeep Sharma
Bench: Sandeep Sharma
2025:HHC:24826
IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA
.
Cr.MP(M) No.1415 of 2025
Date of Decision: 29.7.2025
_____________________________________________________________________
Manoj Kumar alias Manu
.........Petitioner
Versus
State of Himachal Pradesh
.......Respondent
Coram
Hon'ble Mr. Justice Sandeep Sharma, Judge.
Whether approved for reporting? Yes.
For the Petitioner: Mr. Rakesh Kumar Chaudhary and Mr. Panku
Choudhary, Advocates.
For the Respondents: Mr. Rajan Kahol, Mr. Vishal Panwar and Mr. B.C.
Verma, Additional Advocates General and Mr. Ravi
Chauhan, Deputy Advocate General.
___________________________________________________________________________
Sandeep Sharma, J. (Oral)
Bail petitioner namely Manoj Kumar, who is behind the bars since 2.5.2024, has approached this court in the instant proceedings filed under Section 483 of Bharatiya Nagarik Suraksha Sanhita, 2023, for grant of regular bail, in case FIR No. 7 of 2024 dated 2.5.2024, registered at Women Police Station BCS Shimla, District Shimla, Himachal Pradesh, under Sections 376 (2) (n) of IPC and Section 6 of POCSO Act, 2012.
2. Respondent-State has filed the status report and LHC Suchitra, has come present with records. Record perused and returned.
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 2
3. Close scrutiny of status report as well as other material made .
available to this Court reveals that on 2.5.2024, complainant, who happens to be mother of the victim-prosecutrix ( name withheld ) got her statement recorded under Section 154 of the CrPC, alleging therein that she has three daughters, who study in Monal Public Senior Secondary School, Sanjauli.
She alleged that though she resides in Rohroo, but keeps on coming to Shimla in regular intervals. She alleged that last night, when she had come to Shimla to meet her daughters, her eldest daughter i.e. victim-prosecutrix aged 16 years and 8 months told her that she is having stomachache and as such, she brought her to Ripon Hospital for treatment, however doctor attending upon her disclosed that she is pregnant. She further disclosed to the police that on inquiry, her daughter disclosed that bail petitioner namely Manu, whom she knows for last three years, used to take her to his room and have sexual intercourse with her, as a result thereof, she has become pregnant. Complainant alleged that since bail petitioner is responsible for pregnancy of her daughter, appropriate action in accordance with law be taken against him. In the afore background, FIR as detailed herein above, came to be lodged against the petitioner and since 2.5.2024, he is behind bars.
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 3
4. Since investigation in the case is complete and nothing remains .
to be recovered from the bail petitioner, he has approached this Court in the instant proceedings, praying therein for grant of regular bail on account of delay in conclusion of trial as well as on medical grounds.
5. Though at the first instance, this Court having taken note of seriousness of offence allegedly committed by the bail petitioner expressed reluctance to grant bail on the ground of inordinate delay in conclusion of trial, but having taken note of medical documents adduced on record suggestive of the fact that bail petitioner is suffering from tuberculosis and he has been advised to undergo CT-Scan as well as Ultra Sound, specifically called upon learned Additional Advocate General to have detailed report from Deputy Superintendant of Jail, Kaithu, with regard to health status of the petitioner.
6. Pursuant to afore order dated 28.7.2025, learned Additional Advocate General, has placed on record communication dated 7.7.2025, acknowledging therein that petitioner is suffering from tuberculoses and in that regard, he has been given treatment. This Court also came to be apprised that Ultrasound report shows no etiology of pleural effusion, but this court having taken note of documents made available by Deputy ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 4 Superintendent of Jail, asked him to furnish fresh status report, detailing .
therein opinion rendered by the doctor after CT-Scan.
7. Pursuant to afore order, respondent-State has filed fresh status report, wherein it has been stated that accused was sent to hospital in police custody where Head of Department of Pulmonary Medicines after having seen is CT Chest Scan, prescribed him some more tests. Though Bronchoscopy report of fibroconsolidating patch RUL & B/L was found normal, but related reports demanded time of two months as per the doctors. In nutshell, Head of Department has expressed inability to render any opinion without going through all the reports. Though learned Additional Advocate General vehemently argued that petitioner herein is fit and fine and is being provided adequate health facility, as such, need not be released on bail on medical grounds because in the event of his being enlarged on bail, he may not only flee from justice, but may cause harm to the victim-prosecutrix.
8. Though having taken overall view of the medical evidence adduced on record, this Court is not persuaded to enlarge the petitioner on bail on medical grounds, but certainly, having taken note of Section 35 of the POCSO Act, wherein it has been specifically provided that Special Court shall complete the trial, as far as possible, within a period of one year from ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 5 the date of taking cognizance of the offence, deems it fit to consider the .
prayer made by the petitioner for grant of bail on the ground of inordinate delay in conclusion of trial.
9. Mr. Rajan Kahol, learned Additional Advocate General, while acknowledging factum with regard to filing of the challan in the competent court of law, states that though nothing remains to be recovered from the bail petitioner, but keeping in view the gravity of offence alleged to have been committed by him, he does not deserve any leniency. He states that medical evidence adduced on record clearly suggests that petitioner sexually assaulted the victim-prosecutrix, as a result thereof, she became pregnant. He states that as per DNA report, petitioner is biological father of the foetus.
10. While referring to the arguments advanced by learned counsel for the petitioner with regard to inordinate delay in conclusion of trial, Mr. Kahol, submitted that prosecution witnesses have been already examined and now case is listed for recording of statements of defence witnesses. He states that FIR, in the case at hand, was registered on 2.5.2024, but yet on account of heavy rush of work, learned trial court has not been able to conclude the trial, within one year as prescribed under Section 35 of the Act. He states that since trial is likely to be concluded in another 2-3 ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 6 months, prayer made by the petitioner for grant of bail on the ground of .
inordinate delay in conclusion of trial, deserves outright rejection.
11. Having heard learned counsel for the parties and perused material available on record, this Court finds it difficult to believe that petitioner has been falsely implicated, rather there is ample evidence adduced on record suggestive of the fact that bail petitioner taking undue advantage of innocence and minority of the victim-prosecutrix, sexually assaulted her against her wishes, as such, he needs to be dealt with strictly. However, having taken note of the fact that bail petitioner is behind bars for more than one year and till date, prosecution has been not able to conclude the trial, coupled with the fact that provision contained in Section 35 of the Act, clearly mandates that evidence of the victim-prosecutrix shall be recorded within a period of thirty days of the Special Court taking cognizance of the offence, this court is not persuaded to consider prayer made by the petitioner for grant of bail on the ground of inordinate delay in conclusion of trial.
12. In the case at hand, though statement of victim-prosecutrix stands recorded, but now matter has been fixed for recording of statements of defence witnesses. Though at this stage, Mr. Kahol, submitted that charge sheet as per status report stands filed on 28.6.2024. If it is so, trial ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 7 was required to be concluded before 30.6.2025, however, in the case at .
hand, charge was framed on 16.9.2024. After framing of charge, though learned court below has already recorded the statements of all the prosecution witnesses, but considerable time is likely to be consumed in conclusion of the trial on account of the fact that matter has been fixed for recording of statements of defence witnesses.
13. No doubt, bail petitioner is accused of heinous crime punishable under the Act, but guilt if any, of him is yet to be established on record by the prosecution by leading cogent and convincing evidence, as such, this court sees no reason to let the bail petitioner incarcerate in jail for an indefinite period, especially when nothing remains to be recovered from him.
14. Otherwise also, continued incarceration of bail petitioner during trial would not only amount to pre-trial conviction, but would also be violative of Article 21 of the Constitution of India. Apprehension expressed by the learned Additional Advocate General that in the event of petitioner's being enlarged on bail, he may flee from justice, can be best met by putting the bail petitioner to stringent conditions as has been fairly stated by the learned counsel for the petitioner.
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 8
15. Hon'ble Supreme Court in Alakh Alok Srivastava v. Union of .
India, (2018) 17 SCC 291: (2019) 4 SCC (Cri) 184: 2018 SCC OnLine SC 478 observed that the trial of cases registered under POCSO Act be conducted expeditiously. Hon'ble Apex Court observed as under:
"25.3. The instructions should be issued to the Special Courts to fast-track the cases by not granting unnecessary adjournments and following the procedure laid down in the POCSO Act and thus complete the trial in a time-bound manner or within a specific time- frame under the Act."
16. From the facts narrated herein above, it is clear that learned trial Court has not been able to conclude trial within the time provided under the Act and trial is not likely to be concluded in near future.
17. In Mohd. Muslim v. State (NCT of Delhi), 2023 SCC OnLine SC 352, Hon'ble Apex Court held the right to speedy trial to be constitutional right of an accused. The right of bail is curtailed on the premise that the trial would be concluded expeditiously. Hon'ble Apex Court held as under:
"13. When provisions of law curtail the right of an accused to secure bail, and correspondingly fetter judicial discretion (like Section 37 of the NDPS Act, in the present case), this court has upheld them for conflating two competing values, i.e., the right of the accused to enjoy freedom, based on the presumption of innocence, and societal interest - as observed in Vaman Narain Ghiya v. State of ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 9 Rajasthan, [2008] 17 SCR 369: (2009) 2 SCC 281 ('the concept of .
bail emerges from the conflict between the police power to restrict liberty of a man who is alleged to have committed a crime, and presumption of innocence in favour of the alleged criminal....'). They are, at the same time, upheld on the condition that the trial is concluded expeditiously. The Constitution Bench in Kartar Singh v. State of Punjab, [1994] 2 SCR 375: (1994) 3 SCC 569 made observations to this effect. In Shaheen Welfare Association v. Union of India, [1996] 2 SCR 1123: (1996) 2 SCC 616 again, this court expressed the same sentiment, namely that when stringent provisions are enacted, curtailing the provisions of bail, and restricting judicial discretion, it is on the basis that investigation and trials would be concluded swiftly. The court said that Parliamentary intervention is based on:
a conscious decision has been taken by the legislature to sacrifice to some extent, the personal liberty of an under trial accused for the sake of protecting the community and the nation against terrorist and disruptive activities or other activities harmful to society, it is all the more necessary that investigation of such crimes is done efficiently and an adequate number of Designated Courts are set up to bring to book persons accused of such serious crimes. This is the only way in which society can be protected against harmful activities. This would also ensure that persons ultimately found innocent are not unnecessarily kept in jail for long periods."
18. The Court highlighted the effects of pre-trial detention and the importance of speedy trial as under:
"22. Before parting, it would be important to reflect that laws which impose stringent conditions for the grant of bail, may be necessary in ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 10 the public interest; yet, if trials are not concluded in time, the .
injustice wrecked on the individual is immeasurable. Jails are overcrowded and their living conditions, more often than not, appalling. According to the Union Home Ministry's response to Parliament, the National Crime Records Bureau had recorded that as of 31st December 2021, over 5,54,034 prisoners were lodged in jails against a total capacity of 4,25,069 lakhs in the country[National Crime Records Bureau, Prison Statistics in India https://ncrb. gov.
in/sites/default/files/P SI-202 1/Executive ncrb Summary- 2021.pdf]. Of these 122,852 were convicts; the rest 4,27,165 were undertrials.
23. The danger of unjust imprisonment, is that inmates are at risk of 'prisonisation' a term described by the Kerala High Court in A Convict Prisoner v. State, 1993 Cri LJ 3242 as a radical transformation ' whereby the prisoner:
'loses his identity. He is known by a number. He loses personal possessions. He has no personal relationships. Psychological problems result from 7 loss of freedom, status, possessions, dignity any autonomy of personal life. The inmate culture of prison turns out to be dreadful. The prisoner becomes hostile by ordinary standards. Self-perception changes. '
24. There is a further danger of the prisoner turning to crime, 'as crime not only turns admirable but the more professional the crime, more honour is paid to the criminal'[Working Papers - Group on Prisons & Borstals - 1966 U.K.] (also see Donald Clemmer's 'The Prison Community' published in 1940[Donald Clemmer, The Prison Community (1968) Holt, Rinehart & Winston, which is referred to in Tomasz Sobecki, 'Donald Clemmer's Concept of Prisonisation', available at:
https://www.tkp.edu.pl/wpcontent/uploads/2020/12/Sobecki_s ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 11 klad.pdf (accessed on 23rd March 2023).]). Incarceration has further .
deleterious effects - where the accused belongs to the weakest economic strata: immediate loss of livelihood, and in several cases, scattering of families as well as loss of family bonds and alienation from society. The courts, therefore, have to be sensitive to these aspects (because in the event of an acquittal, the loss to the accused is irreparable), and ensure that trials - especially in cases, where special laws enact stringent provisions, are taken up and concluded speedily."
19. In Shaheen Welfare Assn. v. Union of India, (1996) 2 SCC 616: 1996 SCC (Cri) 366 Hon'ble Apex Court held that a person cannot be kept behind the bars when there is no prospect of trial being concluded expeditiously. It was observed at page 621 as under:
"8. It is in this context that it has become necessary to grant some relief to those persons who have been deprived of their personal liberty for a considerable length of time without any prospect of the trial being concluded in the near future. Undoubtedly, the safety of the community and 8 the nation needs to be safeguarded looking to the nature of the offences these undertrials have been charged with. But the ultimate justification for such deprivation of liberty pending trial can only be their being found guilty of the offences for which they have been charged. If such a finding is not likely to be arrived at within a reasonable time some relief becomes necessary."
20. Similarly, it was laid down by the Hon'ble Supreme Court in Jagjeet Singh v. Ashish Mishra, (2022) 9 SCC 321: (2022) 3 SCC (Cri) ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 12 560: 2022 SCC OnLine SC 453 that no accused can be subjected to .
unending detention pending trial. It was observed at page 335 as under:
"40. Having held so, we cannot be oblivious to what has been urged on behalf of the respondent-accused that cancellation of bail by this Court is likely to be construed as an indefinite foreclosure of his right to seek bail. It is not necessary to dwell upon the wealth of case law which, regardless of the stringent provisions in a penal law or the gravity of the offence, has time and again recognised the legitimacy of seeking liberty from incarceration. To put it differently, no accused can be subjected to unending detention pending trial, especially when the law presumes him to be innocent until proven guilty. Even where statutory provisions expressly bar the grant of bail, such as in cases under the Unlawful Activities (Prevention) Act, 1967, this Court has expressly ruled that after a reasonably long period of incarceration, or for any other valid reason, such stringent provisions will melt down, and cannot be measured over and above the right of liberty guaranteed under Article 21 of the Constitution (see Union of India v. K.A. Najeeb [Union of India v. K.A. Najeeb, (2021) 3 SCC 713, paras 15 and 17] )."
21. Hon'ble Supreme Court recently in Javed Gulam Nabi Shaikh Vs. State of Maharashtra and Anr. Criminal Appeal No. 2787 of 2024 decided on 03.07.2024 observed that the right to speedy trial of the offenders facing criminal charges is an important facet of Article 21 of the Constitution of India and inordinate delay in the conclusion of the trial entitles the accused to grant of bail. Hon'ble Apex Court held as under:
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 13 "12 Long back, in Hussainara Khatoon v. Home Secy., the State of .
Bihar reported in (1980) 1 SCC 81, this court had declared that the right to speedy trial of offenders facing criminal charges is "implicit in the broad sweep and content of Article 21 as interpreted by this Court". Remarking that a valid procedure under Article 21 is one which contains a procedure that is "reasonable, fair and just" it was held that:
"Now obviously procedure prescribed by law for depriving a person of liberty cannot be "reasonable, fair or just" unless that procedure ensures a speedy trial for determination of the guilt of such person. No procedure which does not ensure a reasonably quick trial can be regarded as "reasonable, fair or just" and it would fall foul of Article
21. There can, therefore, be no doubt that speedy trial, and by speedy trial we mean reasonably expeditious trial, is an integral and essential part of the fundamental right to life and liberty enshrined in Article 21. The question which would, however, arise is as to what would be the consequence if a person accused of an offence is denied a speedy trial and is sought to be deprived of his liberty by imprisonment as a result of a long delayed trial in violation of his fundamental right under Article 21."
13 The aforesaid observations have resonated, time and again, in several judgments, such as Kadra Pahadiya & Ors. v. State of Bihar reported in (1981) 3 SCC 671 and Abdul Rehman Antulay v. R.S. Nayak reported in (1992) 1 SCC 225. In the latter, the court re-
emphasized the right to speedy trial and further held that an accused, facing prolonged trial, has no option: "The State or complainant prosecutes him. It is, thus, the obligation of the State or the complainant, as the case may be, to proceed with the case with reasonable promptitude. Particularly, in this country, where the large majority of accused come from poorer and weaker sections of the society, not versed in the ways of law, where they do not often get competent legal advice, the application of the said rule is wholly inadvisable. Of course, in a given case, if an accused demands a speedy trial and yet he is not given one, may be a relevant factor in his favour. But we cannot disentitle an accused from complaining of infringement of his right to a speedy trial on the ground that he did not ask for or insist upon a speedy trial."
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 14
22. Hon'ble Apex Court in Javed Gulam Nabi Shaikh supra has .
observed that if the State or the prosecuting agency does not have wherewithal to protect fundamental right of accused to speedy trial, as enshrined under Art. 21 of the Constitution of India, it should not oppose plea for bail on the ground that offence allegedly committed is heinous.
Hon'ble Apex Court referred to its judgments in Union of India v. K.A. Najeeb, (2021) 3 SCC 713, Satender Kumar Antil v. Central Bureau of Investigation, (2022) 10 SCC 51.
23. In Manish Sisodia v. Enforcement Directorate, 2024 SCC OnLine SC 1920, placing reliance upon Javed Gulab Nabi Shaikh reiterated the right of an accused to speedy trial. In Jalaluddin Khan v.
Union of India, 2024 SCC OnLine SC 1945, Hon'ble Apex Court enlarged the accused on bail, on the ground of inordinate delay. In Prem Prakash v.
Union of India through the Directorate of Enforcement, Petition for Special Leave to Appeal (Crl.) No. 5416 of 2024, Hon'ble Apex Court proceeded to enlarge the accused on bai, on the ground of delay in conclusion of trial, while relying upon Ramkripal Meena v. Directorate of Enforcement, SLP (Crl.) No. 3205 of 2024 dated 30.7.2024,Javed Gulam Nabi Shaikh supra, Manish Sisodia.
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 15
24. In the aforesaid judgments, Hon'ble Apex Court having taken .
note of all judgments passed in recent times, categorically held that bail is rule and jail is an exception. If all the judgments taken note herein above are read in conjunction, Hon'ble Apex Court has categorically held that court, while considering prayer for grant of bail, may not be impressed with arguments advanced by the prosecution, that charge against the person seeking bail is serious, but in case, court finds that on account of inordinate delay in conclusion of trial, fundamental right of speedy trial is being violated, it should proceed to grant bail. No doubt, in the case at hand, charge against the petitioner is serious, but there is no denial to the fact that bail petitioner is languishing in jail for more than eleven months, despite his not being held guilty.
25. In the aforesaid judgment, Hon'ble Apex Court has held that while considering the prayer for grant of bail, Courts are expected to appreciate the legislative policy against grant of bail but the rigours of such provisions will melt down where there is no likelihood of trial being completed within a reasonable time and the period of incarceration already undergone has exceeded a substantial part of the prescribed sentence.
26. Consequently, in view of above, bail petitioner has carved out a case for himself, as such, present petition is allowed. Bail petitioner is ::: Downloaded on - 30/07/2025 21:25:28 :::CIS 2025:HHC:24826 16 ordered to be enlarged on bail, subject to furnishing bail bonds in the sum .
of Rs.1.00 Lakh with one surety in the like amount, to the satisfaction of the learned Trial Court, besides the following conditions:
(a) He shall make himself available for the purpose of interrogation, if so required and regularly attend the trial Court on each and every date of hearing and if prevented by any reason to do so, seek exemption from appearance by filing appropriate application;
(b) He shall not tamper with the prosecution evidence nor hamper the investigation of the case in any manner whatsoever;
(c) He shall not make any inducement, threat or promises to any person acquainted with the facts of the case so as to dissuade him/her from disclosing such facts to the Court or the Police Officer; and
(d) He shall not leave the territory of India without the prior permission of the Court.
27. It is clarified that if the petitioner misuses the liberty or violates any of the conditions imposed upon him, the investigating agency shall be free to move this Court for cancellation of the bail.
28. Any observations made hereinabove shall not be construed to be a reflection on the merits of the case and shall remain confined to the disposal of this petition alone. The petition stands accordingly disposed of.
::: Downloaded on - 30/07/2025 21:25:28 :::CIS2025:HHC:24826 17 A downloaded copy of this order shall be accepted by the .
learned trial Court, while accepting the bail bonds from the petitioner and in case, said court intends to ascertain the veracity of the downloaded copy of order presented to it, same may be ascertained from the official website of this Court.
July 29, 2025
(manjit) r to (Sandeep Sharma),
Judge
::: Downloaded on - 30/07/2025 21:25:28 :::CIS