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 12, Cited by 0]

Allahabad High Court

Shamsheer vs State Of Up And 3 Others on 26 April, 2022

Author: Ali Zamin

Bench: Ali Zamin





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 76
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 3399 of 2022
 

 
Applicant :- Shamsheer
 
Opposite Party :- State Of Up And 3 Others
 
Counsel for Applicant :- Rajiv Sisodia,Dhirendra Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Ali Zamin,J.
 

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 Special Session Trial No.211 of 2019, under Sections 323, 376, 511 I.P.C. and Section 18 of POCSO Act, 2012, P.S. Seohara, District Bijnor.

Learned counsel for the applicant submits that according to complaint version applicant attempted to commit rape upon the victim on 16.06.2018 at about 2:30 p.m. In statement under Section 202 Cr.P.C., victim has levelled allegation against the applicant. He further submits that 107 and 161 Cr.P.C. proceeding was adopted in which it is disclosed that on the point of comment dispute arose between the parties. It is also submitted that no such offence has been committed by the applicant due to dispute on the point of comment this complaint has been lodged. 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 23.10.2021.

Per contra, learned A.G.A. opposed the bail prayer of the applicant but could not dispute the factual aspects.

Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, as per complaint version attempt of rape, in statement under Section 202 Cr.P.C. allegation of molestation and proceeding adopted under Sections 107 and 116 Cr.P.C. regarding dispute over passing comment, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Shamsheer 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.

Order Date :- 26.4.2022 Jitendra