Allahabad High Court High Court

Tasleem vs State Of U.P. on 8 July, 2010

Allahabad High Court
Tasleem vs State Of U.P. on 8 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22355 of 2009

Petitioner :- Tasleem
Respondent :- State Of U.P.
Petitioner Counsel :- Santosh Kumar Mishra,R.P.Singh,Sanjay Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Counter affidavit and rejoinder affidavit filed are taken on record.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Learned counsel for the applicant submitted that the applicant is neighbour of
the complainant. On false allegation the First Information Report was
lodged. From the medical report it is clear that there is no external or internal
injury on the body of the victim. As per the medical report the prosecutrix
was major aged about 19 years. It appears that she was consenting party.
When it was seen by her mother, then the false allegation was made.
However, the applicant is in jail since 11.7.2009.

In view of the above, without expressing any opinion on merit, let the
applicant Tasleem be enlarged on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the court concerned
in Case Crime No.567 of 2009 under Section 452, 376, 323, 504, 506 I.P.C.
PS. Nawabganj, District Bareilly.

Order Date :- 8.7.2010
Rk