Allahabad High Court High Court

Moh. Husain @ Monu vs State Of U.P. on 21 June, 2010

Allahabad High Court
Moh. Husain @ Monu vs State Of U.P. on 21 June, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15446 of 2010

Petitioner :- Moh. Husain @ Monu
Respondent :- State Of U.P.
Petitioner Counsel :- M.P. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that the applicant
was falsely implicated. Even if the prosecution case and
medical report is admitted the prosecutrix was major and it
appears that she was consenting party because no resistance
was made by her at any stage. There is no external or internal
injury. However, the applicant is in jail since 29.12.2009.

In view of the above, without expressing opinion on merit, let
the applicant Moh. Husain alias Monu 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.862/09 under section 363, 366, 376 I.P.C. PS Uska
Bazar, District Siddarth Nagar

Order Date :- 21.6.2010
Rk