Allahabad High Court
Govind Sharma vs State Of U.P. And Another on 28 July, 2021
Author: Samit Gopal
Bench: Samit Gopal
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15522 of 2021 Applicant :- Govind Sharma Opposite Party :- State of U.P. and Another Counsel for Applicant :- Upendra Kumar Mishra Counsel for Opposite Party :- G.A. Hon'ble Samit Gopal,J.
Heard Sri Upendra Kumar Mishra, learned counsel for the applicant, Sri Ankit Srivastava, learned brief holder for the State and perused the material on record.
Notice was issued to the opposite party no. 2 vide order dated 24.3.2021. As per office report dated 8.6.2021 a report of C.J.M., Kushinagar has been received and a perusal of the same which is dated 26.4.2021 it is apparent that notice has been served personally on the opposite party no. 2.
No one appears on behalf of the opposite party no. 2 even when the matter has been taken up in the revised list. Service of notice upon the opposite party no. 2 is sufficient.
This bail application under Section 439 of Code of Criminal Procedure has been filed by the applicant Govind Sharma, seeking enlargement on bail during trial in connection with Case Crime No. 321 of 2020, under Section(s) 363, 366, 376 I.P.C. 3/4 Prevention of Children from Sexual Offences Act, registered at P.S. Turkpatti, District Kushinagar.
Learned counsel for the applicant argued that the applicant has been falsely implicated in the present case. It is argued that the F.I.R. has been registered under Section 363 I.P.C. only but later on Sections 366, 376 I.P.C. 3/4 Prevention of Children from Sexual Offences Act have been added. It is argued that in the statement recorded under Sections 161 and 164 Cr.P.C. the victim has stated that she went with the applicant out of her own sweet will and married with him and wants to live with him. It is argued that as per the certificate of Chief Medical Officer, Kushinagar, copy of which has been annexed at page-53 of the paper book, she has been opined to be about 18 years in age. It is argued that the present case is a case of elopement. It is argued that the applicant has no other criminal antecedents as stated in para-21 of the affidavit and is in jail since 8.1.2021.
Per contra, learned AGA opposed the prayer for bail but could not dispute the aforesaid arguments as raised.
After having heard learned counsels for the parties and perusing the record, it is apparent that the victim is a major girl. She eloped with the applicant.
Looking to the facts and circumstances of this case, the nature of evidence and also the absence of any convincing material to indicate the possibility of tampering with the evidence, this Court is of the view that the applicant may be enlarged on bail.
Let the applicant- Govind Sharma, be released on bail in the aforesaid case crime number on furnishing a personal bond and two 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 will not tamper with prosecution evidence and will not harm or harass the victim/complainant in any manner whatsoever.
ii) The applicant will abide the orders of court, will attend the court on every date and will not delay the disposal of trial in any manner whatsoever.
(iii) The applicant shall file an undertaking to the effect that he shall not seek any adjournment on the date 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.
(iv) The applicant will not misuse the liberty of bail in any manner whatsoever. 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., may be issued and if 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 I.P.C.
(V) The applicant shall remain present, in person, before the trial court on dates fixed for (1) opening of the case, (2) framing of charge and (3) 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 and the trial court may proceed against him under Section 229-A IPC.
(vi) The trial court may make all possible efforts/endeavour and try to conclude the trial expeditiously after the release of the applicant.
The identity, status and residential proof of sureties will be verified by court concerned and in case of breach of any of the conditions mentioned above, court concerned will be at liberty to cancel the bail and send the applicant to prison.
The bail application is allowed.
The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad.
The computer generated copy of such order shall be self attested by the counsel of the party concerned.
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 :- 28.7.2021 Naresh (Samit Gopal,J.)