Allahabad High Court High Court

Shankar vs State Of U.P. on 5 January, 2010

Allahabad High Court
Shankar vs State Of U.P. on 5 January, 2010
Court No. - 48
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35046 of 2009
Petitioner :- Shankar
Respondent :- State Of U.P.
Petitioner Counsel :- Ashok Kumar Pandey
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

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

It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. It is further submitted that
medical report indicates that the girl is 20 years of age and the
prosecutrix in her statement under section 161 Cr.P.C. has stated that
she was in love with the applicant and she wanted to stay with the
applicant and the applicant did not force to do anything. It is further
submitted that the applicant does not have any criminal history. The
applicant is in Jail since 23-10-2009.

Keeping in view the nature of the offence, evidence, complicity of the
accused ,severity of punishment and submissions of the learned
counsel for the parties, I am of the view that the applicant has made out
a case for bail

Let the applicant Shankar involved in Case crime no.649 of 2009
under section 363, 366 & 506 IPC, Police Station T.P.Nagar district
Meerut be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 5.1.2010
IA