Allahabad High Court High Court

Sanjay vs State Of U.P. on 23 June, 2010

Allahabad High Court
Sanjay vs State Of U.P. on 23 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15764 of 2010

Petitioner :- Sanjay
Respondent :- State Of U.P.
Petitioner Counsel :- Satyendra Narayan Singh,Sanjay Singh
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that applicant is neighbour of the
applicant and there was some dispute hence on the basis of false allegation
first information report was lodged. Firstly, the allegation was under Section
354 IPC. When applicant was released on bail then there was improvement in
the statement recorded under Section 164 Cr.P.C. and allegation of rape was
made against the applicant though no such incident took place. The
prosecutrix was major. In the present case, the applicant is in jail since
18.1.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Sanjay be enlarged on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of court concerned in
Case Crime No.859 of 2007, under Sections 376, 506, 452 IPC, P.S.
Sahibabad, District Ghaziabad.

Order Date :- 23.6.2010
Pramod