Court No. - 44 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31344 of 2009 Petitioner :- Sunil Respondent :- State Of U.P. Petitioner Counsel :- R.B.Yadav Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned AGA.
This is IInd bail application of the applicant. The first bail application of the
applicant was rejected by this Court on 11.8.2009. The second bail application
has been pressed only on the ground that the applicant has performed
marriage with the victim. Learned AGA was allowed time to verify the fact
about the marriage. A counter affidavit has been filed wherein it has been
specifically stated that that the Pradhan of the village concerned has given
certificate that the applicant has performed his marriage with the prosecutrix
and both are major and are living as husband and wife.
Considering the facts and circumstances of the case, without commenting on
merit of the case, let applicant Sunil involved in Case Crime No. 504, 506,
376 IPC, Police Station Nichlaul, District Maharajganj be released on bail on
his executing a personal bond and furnishing two sureties each in the like
amount tot he satisfaction of the court concerned.
Order Date :- 8.1.2010
SU.