Allahabad High Court High Court

Jitendra Kashyap vs State Of U.P. on 12 August, 2010

Allahabad High Court
Jitendra Kashyap vs State Of U.P. on 12 August, 2010
Court No. - 29

Case :- BAIL No. - 6094 of 2010

Petitioner :- Jitendra Kashyap
Respondent :- State Of U.P.
Petitioner Counsel :- Rajendra Prasad,K.D.Tiwari
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate, perused the F.I.R., the medical report and
other relevant papers filed in support of the bail application.
Submission of the learned counsel for the applicant is that
according to the medical report the age of the prosecutrix was
about 17 years. It is further submitted by learned counsel that the
prosecutrix had married the applicant, as averred in para 9 of the
application. Learned counsel for the applicant submits that in the
statement of the prosecutrix recorded under section 164 Cr.P.C.,
she had admitted that she has married the applicant on 6.4.2010
at Arya Samaj Mandir and the marriage certificate is annexed as
Annexure 5 to the bail application. It is further submitted that the
applicant is in jail for the last about two months and has no
previous criminal history.

Considering the facts and circumstance of the case, let the
applicant be released on bail in case Crime No.141/2010 under
sections 363/366/504 I.P.C., P.S.Hasanganj, District Lucknow, on
his filing a personal bond and two sureties each in the like amount
to the satisfaction of the court concerned/remand Magistrate.

Order Date :- 12.8.2010
kvg/-