Allahabad High Court High Court

Ganga Sahai vs State Of U.P. on 28 June, 2010

Allahabad High Court
Ganga Sahai vs State Of U.P. on 28 June, 2010
Court No. - 32

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16102 of 2010

Petitioner :- Ganga Sahai
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Vashistha
Respondent Counsel :- Govt. Advocate

Hon'ble Shyam Shankar Tiwari,J.

Heard learned counsel for the applicant as well as learned AGA for the State
and perused the material on record.

This bail application has been moved on behalf of applicant Ganga Sahai in
case crime no.69 of 2010, u/s 363, 366 IPC, P.S. Siddpura, district Kanshi
Ram Nagar.

It is contended by learned counsel for the applicant that the applicant is aged
about 80 years. He has separate living. He has no concern with Yash Kumar
or his family members. He has also separate Rashan Card. No specific role of
enticing the victim has been assigned to the accused applicant. The FIR is
highly delayed and no explanation has been given for undue delay in lodging
the FIR.

Learned AGA opposed the bail application.

Considered the submissions made by the learned counsels for the parties and
particularly the allegations made in the FIR in which no specific role of the
accused-applicant has been alleged. Without expressing any opinion on the
merits of the case, let the applicant Ganga Sahai involved in case crime no.69
of 2010, u/s 363, 366 IPC, P.S. Siddpura, district Kanshi Ram Nagar be
released on bail on executing a personal bond and furnishing two sureties
each in the like amount to the satisfaction of court concerned.

Order Date :- 28.6.2010
Gaurav