Allahabad High Court
Ajay Kumar Alias Monu vs State Of U.P. on 2 June, 2020
Author: Saumitra Dayal Singh
Bench: Saumitra Dayal Singh
HIGH COURT OF JUDICATURE AT ALLAHABAD ?In Chamber Case :- CRIMINAL MISC. BAIL APPLICATION No. - 54626 of 2019 Applicant :- Ajay Kumar Alias Monu Opposite Party :- State of U.P. Counsel for Applicant :- Manoj Kumar Rai,Sadaful Islam Jafri Counsel for Opposite Party :- G.A.,Chetan Chatterjee Hon'ble Saumitra Dayal Singh,J.
1. Heard Sri N.I. Jafri, learned Senior Advocate, assisted by Shri S.I. Jafri, Advocate, for the applicant; Shri Chetan Chatterjee, learned counsel for the informant as well as Shri Satendra Nath Tiwari, learned AGA for the State through video-conference and perused the material placed on record.
2. The instant bail application has been filed on behalf of the applicant - Ajay Kumar @ Monu with a prayer to release him on bail in Case Crime No. 295 of 2019, under Sections 376, 326-A, 328, 506 IPC, Police Station - Deoband, District - Saharanpur, during pendency of trial.
3. Having heard learned counsel for the parties, at present:
(i) the applicant is accused of offence under Sections 376, 326-A, 328, 506 IPC;
(ii) against FIR lodged on 25.03.2019, the applicant is in confinement since 19.11.2019;
(iii) the applicant claims to have cooperated in the investigation;
(iv) the applicant has no criminal history;
(v) chargesheet has been submitted. However, there is no hope of early conclusion of trial;
(vi) on prima facie basis, only for purpose of grant of bail, it has been stated by learned counsel for the applicant that the FIR itself was lodged with an inordinate delay of more three years. Then, it has been submitted that there was neither any sexual assault of any kind nor there is any objectionable photograph or material available in the case diary in support of the FIR allegations;
(vii) the bail application has been vehemently opposed by learned AGA for the State and the learned counsel for the informant, who would submit that the FIR could not be lodged earlier on account of undue influence of the applicant. They have also relied on the FIR allegations;
(viii) having heard the learned counsel for the parties and having perused the material on record, at present, the learned AGA has not been able to point out any incriminating material in the case diary to support the allegation of black mail. As to other allegations of acid attack and criminal intimidation, for the purpose of grant of bail, the lack of criminal history of the applicant and the delay in lodging the FIR cannot be overlooked. Without drawing any inference as to fact and without suggesting any such inference, purely for the purpose of considering the bail, since the applicant has remained confined for more than six months, it is deemed appropriate that he be enlarged on bail, though on heavy surety;
(ix) in any case, no reasonable apprehension has been brought to the fore by the State or the informant that the applicant, if enlarged on bail, would either tamper with the evidence or delay the trial.
4. This Court in Criminal Misc. Bail Application No. 11973 of 2020 (Vijay Pratap Verma Vs. State of U.P.) has, while enlarging the applicant (in that case) on bail vide order dated 09.04.2020, imposed certain conditions. I am in respectful agreement with the said order and propose to follow the same.
5. In view of the above, without expressing any opinion on the final merits of the case, let the applicant - Ajay Kumar @ Monu involved in the aforesaid case crime be released on bail on his furnishing a personal bond and two heavy sureties each in the like amount to the satisfaction of the court concerned with the following conditions which are being imposed in the interest of justice:-
(i) 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 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.
(v) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
(vi) The computer generated copy of such order shall be self attested by the counsel of the party concerned.
(vii) 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.
(viii) The applicant shall not contact the victim or her family during pendency of the trial.
6. In view of the extraordinary situation prevailing in the State due to Covid-19, the directions of this Court dated 06.04.2020 passed in Public Interest Litigation No. 564 of 2020 (In re vs. State of U.P.) shall also be complied. The order reads thus:
"Looking to impediments in arranging sureties because of lockdown, while invoking powers under Article 226 and 227 of the Constitution of India, we deem it appropriate to order that all the accused-applicants whose bail applications came to be allowed on or after 15th March, 2020 but have not been released due to non-availability of sureties as a consequence to lockdown may be released on executing personal bond as ordered by the Court or to the satisfaction of the jail authorities where such accused is imprisoned, provided the accused-applicants undertakes to furnish required sureties within a period of one month from the date of his/her actual release."
7. It is made clear that, in the event of violation of any terms and conditions of the bail order or in the event of any attempt being made by the applicant to intimidate the witness or to tamper the evidence, the informant shall be at liberty to file a bail cancellation application supported by the relevant material, that application if filed, may be taken up on priority.
Order Date :- 2.6.2020 AHA