Allahabad High Court High Court

Akib Asad @ Roshan vs State Of U.P. on 25 June, 2010

Allahabad High Court
Akib Asad @ Roshan vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15861 of 2010

Petitioner :- Akib Asad @ Roshan
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Singh Chandel
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that about 45
days the prosecutrix remained with the applicant. However,
at no point of time she raised alarm or resistance. There was
no mark of external or internal injury on the body of the
victim. As per the prosecution she was aged about 19 years.
Even if, the prosecution case is admitted, it appears that she
was a consenting party. However, the applicant is in jail
since 9.3.2010.

In view of the above, without expressing opinion on merit, let
the applicant Akib Asad alias Roshan be enlarged on bail on
his furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned in Case
Crime No. 351/09 under Section 363, 366, 376 I.P.C. PS.
Koraon, District Allahabad.

Order Date :- 25.6.2010
Rk