Allahabad High Court High Court

Smt. Anita vs State Of U.P. on 11 August, 2010

Allahabad High Court
Smt. Anita vs State Of U.P. on 11 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20878 of 2010

Petitioner :- Smt. Anita
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Surat Saroj,Navin Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that the
false allegation was made against the applicant that she
had assisted her husband to commit rape which is
unnatural. However, as per the medical report there
was no mark of injury on the body of the prosecutrix and
she was found habitual to intercourse. She was also
major as per the medical report. However, the applicant
is in jail since 15.6.2010.

Learned counsel for the complainant and learned
A.G.A. opposed aforesaid prayer of bail.

In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Smt. Anita be enlarged on bail on
her furnishing a personal bond with two sureties each
in the like amount to the satisfaction of the court
concerned in Case Crime No.354 of 2010 under Section

376. 120B, I.P.C. PS. Face-2, Noida, District Gautam
Budh Nagar.

Order Date :- 11.8.2010
Rk