Allahabad High Court
Rahul Yadav vs State Of U.P. on 26 November, 2020
Author: Ali Zamin
Bench: Ali Zamin
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 36 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22344 of 2020 Applicant :- Rahul Yadav Opposite Party :- State of U.P. Counsel for Applicant :- 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 Case Crime No. 177 of 2020, under Sections 376, 511, 354A, 506 I.P.C. read with Sections 66C, 66D, 67A Information Technology (Amendment) Act 2008, Police Station Mughalsarai, District Chandauli.
Learned counsel for the applicant submits that according to the FIR informant in the month of November of the year 2018 joined a job as sales girl in R.C.M. Company at Ramnagar, Varanasi where applicant was also working as a senior. Informant developed friendship with the applicant and applicant by obtaining her adhar card, identity card and Gmail ID generated a forged Facebook ID in the name of Sheema Randi Khan, posted her photo in the D.P. thereafter he posting her photo, presents her like a prostitute in vulgar and sexual language. When she tried to ask he called at the bank of Ganga where applicant tried to put off her cloths and attempted to misdeed with her. In statement under Section 161 Cr.P.C., victim has reiterated the version of FIR. In statement under Section 164 Cr.P.C., victim has stated that in the year 2018 she was working together in the company, developed friendship with the applicant but in the year 2020 some dispute arose and applicant attempted to commit rape. 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 criminal history of the applicant and he is languishing in jail since 31.05.2020.
Per contra, learned A.G.A. has opposed the bail prayer of the applicantbut could not dispute the aforesaid fact.
Considering the facts and circumstances of the case as well as submissions advanced by learned counsel for the parties, nature of allegation and also perusing the material on record, without expressing any opinion on merit of the case, the applicant is entitled for bail, let the applicant- Rahul Yadav 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 :- 26.11.2020/Israr