Allahabad High Court High Court

Dhaniram And Others vs State Of U.P. on 3 August, 2010

Allahabad High Court
Dhaniram And Others vs State Of U.P. on 3 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 2693 of 2008

Petitioner :- Dhaniram And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellants and the learned A.G.A.

Admit.

Issue notice.

The lower court record has been received.

It is contended by learned counsel for the appellants that according to the
medical examination report the age of the prosecutrix was about 16 years and
below 18 years, she was having the pregnancy of 2,1/2 months, she was
recovered from the company of the appellant, Dhaniram, she was the
consenting party to the appellant Dhaniram but the appellant 2 and 3 have also
been falsely implicated in the present case

Let the appellants Dhaniram, Mohna and Mayaram convicted in S.T. No. 478
of 2003 under Sections 363,366 and 376 I.P.C. P.S. Matsena District
Firozabad be released on bail on their furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The prayer for staying the realization of fine is refused. the appellants shall
deposit the amount of fine within two months from the date of his release. In
default, the appellants shall be taken into custody.

Order Date :- 3.8.2010
N.A.