Allahabad High Court High Court

Durgesh vs State Of U.P. on 19 July, 2010

Allahabad High Court
Durgesh vs State Of U.P. on 19 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7263 of 2010

Petitioner :- Durgesh
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Srivastava,Manoj Kumar Srivastava
Respondent Counsel :- Govt Advocate,Harindra Pratap Singh

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant contended that the prosecutrix
was known to the applicant and she was meeting frequently.
Subsequently she offered for marriage which was refused by the
applicant. Hence on the basis of false allegation, first information
report was lodged. He further contended that from perusal of the
first information report itself, it appears that the allegations are
unnatural because if she was going alongwith her mother, brother-
in-law etc. in the market, then there was no chances for the
applicant to chase, catch and beat her. The applicant was falsely
implicated. However he is in jail sine.20.2.2010.

Considering the submission of learned counsel for the parties,
without observation on merit it is a fit case for bail. Let the
applicant namely,Durgesh be released on bail in Case Crime No.
32 of 2010 under sections 354, 323, 506 IPC, and under Section
3(1) XI of SC/ST Act, P.S. Sahibabad, District Ghaziabad on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.

Order Date :- 19.7.2010
prabhat