Allahabad High Court High Court

Sanjay Verma vs State Of U.P. on 5 August, 2010

Allahabad High Court
Sanjay Verma vs State Of U.P. on 5 August, 2010
Court No. - 29

Case :- BAIL No. - 5893 of 2010

Petitioner :- Sanjay Verma
Respondent :- State Of U.P.
Petitioner Counsel :- Gulam Rabbani
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the accused applicant and learned
counsel for the State.

Perused the F.I.R., medical report and other relevant papers filed
in support of the bail application.

Submission of the learned counsel for the accused applicant is
that according to medical report no definite opinion regarding
rape could be given and the age of the prosecutrix according to the
radiological report was above 19 years.

It is further submitted that the story set up by the prosecutrix in
the statement recorded under Section 164 Cr.P.C. is not worthy of
credence. It is also stated that it seems to be a matter of consenting
parties. There is no averment that the prosecutrix raised any
alarm or tried to get herself free from the clutches of the accused
applicant. The accused applicant is in jail since 15.05.2010 as
averred in para 13 and has no previous criminal history as averred
in para 14 of the bail application.

Considering the facts and circumstances of the case, let the
accused applicant Sanjay Verma be enlarged on bail in Case Crime
No. 198 of 2010, u/S 376, 323, 506 I.P.C. and Section 3(i)(xii)
S.C. & S.T. Act, P.S. Jahangirabad, District Barabanki on his
furnishing a personal bond and two local and reliable sureties each
in the like amount to the satisfaction of the court
concerned/Remand Magistrate.

Order Date :- 5.8.2010
Kan