Allahabad High Court High Court

Lautu Yadav & Another vs State Of U.P. on 7 July, 2010

Allahabad High Court
Lautu Yadav & Another vs State Of U.P. on 7 July, 2010
Court No. - 43

Case :- CRIMINAL APPEAL No. - 5249 of 2009

Petitioner :- Lautu Yadav & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Rastrapati Khare
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the appellants and the learned A.G.A. and
perused the lower court record.

It is contended by the learned counsel for the appellants that according to the
prosecution version the prosecutrix remained in the company of the appellant,
according to the medical examination report no injury was seen and no
definite opinion about rape could be given, she is aged about 16 years. The
F.I.R. is delayed by six days without having any plausible explanation. The
appellants were on bail during the pendency of the trial, they have not
misused the liberty of bail.

Let the appellants Lautu Yadav and Amar Nath convicted in S.T. No. 41 of
2008 under Sections 3/2/5 S.C./S.T. Act P.S. Shorathgarh District Siddharth
Nagar be released on bail on their furnishing a personal bond and two sureties
each in the like amount to the satisfaction of the Court concerned.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 7.7.2010
N.A.