Allahabad High Court High Court

Narendra @ Bantu vs State Of U.P. on 2 April, 2010

Allahabad High Court
Narendra @ Bantu vs State Of U.P. on 2 April, 2010
Court No. - 31

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33212 of 2009

Petitioner :- Narendra @ Bantu
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Rajesh Chandra,J.

This is the second bail application of the accused applicant, the first was
rejected on merits on 14.7.2009.

The learned counsel for the applicant argued that during her statement in the
Court, the prosecutrix admitted that the injuries sustained by her when she
was dragged and her body was came in contact with bajra.

I have gone through the statement, she has stated that injuries were sustained
by her when she was dragged. Thus the contention of the learned counsel for
the applicant is not acceptable. There is no other new ground for bail.

The second bail application is therefore rejected.

Order Date :- 2.4.2010
Prabhat