Allahabad High Court High Court

Amit Kumar Yadav vs The State Of U.P. on 18 January, 2010

Allahabad High Court
Amit Kumar Yadav vs The State Of U.P. on 18 January, 2010
Court No. - 8

Case :- BAIL No. - 289 of 2010

Petitioner :- Amit Kumar Yadav
Respondent :- The State Of U.P.
Petitioner Counsel :- A.P.Singh 'Vatsa',Brijesh Kumar Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant papers
on the record.

In the present case the accused-applicant is not named in the F.I.R. It
is submitted by learned counsel for the applicant that name of the
applicant came to light in statement of Smt.Sushil Devi Yadav who is
‘Bhabhi’ of Hari Narayan Yadav with whom the prosecutrix, as alleged,
has married. The accused-applicant got settled Hari Narayan Yadav
and the prosecutrix in their house and then went away. The accused-
applicant is in jail since 20.9.2009, as averred in para 12 of the
application.

Considering the facts and circumstance of the case, I direct that the
applicant be released on bail in case Crime No.614/2009 u/s
363/366/506 IPC P.S.Kurebhar District Sultanpur on his filing a personal
bond and two sureties each in the like amount to the satisfaction of the
court concerned/remand Magistrate.

Order Date :- 18.1.2010
kvg/-