Allahabad High Court High Court

Gopal Yadav vs The State Of U.P. on 5 August, 2010

Allahabad High Court
Gopal Yadav vs The State Of U.P. on 5 August, 2010
Court No. - 29

Case :- BAIL No. - 5870 of 2010

Petitioner :- Gopal Yadav
Respondent :- The State Of U.P.
Petitioner Counsel :- Brijesh Kumar Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. medical report and other
relevant papers filed in support of the bail application.
The allegation in the statements of the prosecutrix recorded under
sections 161 Cr.P.C. and 164 Cr.P.C. is that the accused applicant
along with one named person and an unnamed person committed rape
on her. The case is of gang rape.

Considering the overall aspects of the matter, I do not find it a fit case to
release the applicant on bail. The bail application is accordingly rejected.
Order Date :- 5.8.2010
kvg/-