Allahabad High Court High Court

Babloo vs State Of U.P. on 10 August, 2010

Allahabad High Court
Babloo vs State Of U.P. on 10 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20971 of 2010

Petitioner :- Babloo
Respondent :- State Of U.P.
Petitioner Counsel :- Dr. Arun Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that applicant was falsely
implicated in the present case. Even if prosecution case is admitted,
prosecutrix herself went along-with co-accused Liladhar. Prosecutrix was
major and there was no allegation of rape against the applicant in her
statement. In the present case, applicant is in jail since 22.6.2010.
Learned AGA has vehemently opposed the aforesaid prayer for bail.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Babloo be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the satisfaction of
court concerned in Case Crime No.586 of 2010, under Sections 363, 366, 504,
506 IPC and 3(1)X of SC/ST Act, P.S. Jahanabad, District Pilibhit.
Order Date :- 10.8.2010

Pramod