Allahabad High Court High Court

Jaivir Singh vs State Of U.P. on 18 June, 2010

Allahabad High Court
Jaivir Singh vs State Of U.P. on 18 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14971 of 2010

Petitioner :- Jaivir Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Yogesh Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State.

The applicant is in jail since 15.3.2010 in connection with an
offence under Sections 363, 366, 376 I.P.C. I have perused the
F.I.R. Prosecutrix herself had gone with the applicant on a
motorcycle. Medical report also does not substantiate that any
force was used since there was no external or internal damage on
any part of the body including private part. According to
Radiologist her age is 17 years.

Taking into consideration the facts and circumstances of the case
and without expressing any opinion on merits, bail application is
allowed.

Let the applicant Jaivir Singh son of Sri Mahendra Singh, involved
in case crime No. 103 of 2010, under Sections 363, 366, 376
I.P.C., Police Station Sirsaganj, District Firozabad, be released on
bail on executing a personal bond and furnishing two sureties each
in the like amount to the satisfaction of the court concerned.

Order Date :- 18.6.2010
Rmk.