Allahabad High Court High Court

Laeek vs State Of U.P. on 21 June, 2010

Allahabad High Court
Laeek vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15472 of 2010

Petitioner :- Laeek
Respondent :- State Of U.P.
Petitioner Counsel :- R.K. Kaushik
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. He further submitted that earlier there was no
allegation by the victim regarding rape, however, subsequently, allegation of
rape was made. According to medical report she was major and there was no
mark of external or internal injury on any part of her body. Hence even if
prosecution case is admitted, it appears that she was consenting party. In the
present case, the applicant is in jail since 18.3.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Laeek 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.180 of 2010, under Section 376 IPC and Section 3(1)XII
SC/ST Act, P.S. Binwar, District Hamirpur.

Order Date :- 21.6.2010
Pramod