Allahabad High Court High Court

Guddu @ Shamshad vs State Of U.P. on 8 July, 2010

Allahabad High Court
Guddu @ Shamshad vs State Of U.P. on 8 July, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15949 of 2010

Petitioner :- Guddu @ Shamshad
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble S.C. Agarwal, J.

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

Learned counsel for the applicant submitted that initially the
F.I.R. was lodged under Section 354 Cr.P.C. The prosecutrix made
improvement during her statement recorded under Section 161
Cr.P.C. and stated that an attempt of rape was made by the
applicant. In her statement recorded under Section 164 Cr.P.C.,
she made further improvement and alleged that rape was
committed by the applicant. Learned counsel submitted that the
prosecutrix and all the witnesses have filed affidavits before the
court concerned denying all the prosecution allegations.

In view of the above and without expressing any opinion on the
merits of the case, let applicant Guddu alias Shamshad involved in
case crime no.72 of 2010 under Sections 452, 323, 506, 354, 376
I.P.C. pertaining to Police Station Harduaganj, District Aligarh be
released on bail on his executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 8.7.2010
ss