Court No. - 5 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15346 of 2010 Petitioner :- Rahul Kumar Vishvakarma Respondent :- State Of U.P. Petitioner Counsel :- Manoj Mishra Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and the learned A.G.A. and
perused the record.
It is contended by learned counsel for the applicant that the allegation of
outraging the modesty is against the applicant. On the basis of
allegation made against the applicant, section 3(1)(11) of SC/ST Act is
not made out. The applicant has been named in the FIR due to village
parti- bandi. He is in jail since 24.5.2010.
In view of the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without expressing
any opinion on the merits of the case the applicant is entitled to be
released on bail.
Let the applicant Rahul Kumar Vishvakarama involved in case crime
no. 115 of 2010 under Section 354 I.P.C.and 3(1) (11) of SC/ST Act,
Police Station Mirzamurad, District Varanasi be released on bail on his
furnishing a personal bond and two heavy sureties each in the like
amount to the satisfaction of the Court concerned with the conditions.
• That the applicant shall not tamper with the evidence.
• That he shall report to the court of C.J.M. concerned in the first
week of each month to show his good conduct and behaviour till
conclusion of the trial.
In case of default of any of the above mentioned conditions, the bail
granted to the applicant shall be deemed cancelled and he shall be taken
into custody forthwith.
Order Date :- 18.6.2010
Su