Court No. - 8 Case :- BAIL No. - 252 of 2010 Petitioner :- Mohd.Haseen Ansari @ Haseen Ahmad @ Tayia Respondent :- State Of U.P. Petitioner Counsel :- Anshubhan Singh Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R., medical report, statement of the prosecutrix recorded under Section
164 Cr.P.C. and other relevant papers filed in support of the bail application.
Counter affidavit filed by the State, is taken on record.
The submission of learned counsel for the applicant is that according to the
statement of the prosecutrix recorded under Section 164 Cr.P.C. she states
that she had married the accused-applicant and had gone with him to Delhi
and Ghaziabad. She also states that she loves accused-applicant. According to
medical report no definite opinion regarding rape could be given and hymen
was found to be old torn healed. According to the report of Radiologist the
age of the prosecutrix is between 15-16 years.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Mohd. Haseen Ansari @
Haseen Ahmad @ Tayia be released on bail in Case Crime No.275/2009,
under Sections 363, 366, 376 I.P.C., P.S. Mahanagar, District Lucknow, on
his filing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned/remand magistrate.
Order Date :- 13.1.2010
Kpy