Allahabad High Court High Court

Katoley vs State Of U.P. on 11 August, 2010

Allahabad High Court
Katoley vs State Of U.P. on 11 August, 2010
Court No. - 29

Case :- BAIL No. - 6060 of 2010

Petitioner :- Katoley
Respondent :- State Of U.P.
Petitioner Counsel :- Gulam Mustafa
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate, perused the F.I.R., the medical report and other
relevant papers filed in support of the bail application.

Submission of the learned counsel for the applicant is that according to
the medical report no definite opinion regarding rape could be given and
the age of the prosecutrix was about 17-18 years. It is further
submitted that the prosecutrix went along with the applicant to Ludhiana.
Learned counsel contends that it seems to be a case of consenting
parties. The applicant is in jail since 19.12.2009 and has no previous
criminal history, as averred in para 14 of the application.
Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.1723 of 2009 under sections
363/366/376/506/120-B I.P.C., P.S.Hasanganj, District Unnao, 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 :- 11.8.2010
kvg/-