Allahabad High Court High Court

Navneet vs State Of U.P. on 25 June, 2010

Allahabad High Court
Navneet vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15964 of 2010

Petitioner :- Navneet
Respondent :- State Of U.P.
Petitioner Counsel :- Mahipal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.

Learned counsel for the applicant contended that applicant was falsely
implicated in the present case. The victim was aged about 17 years. There was
no internal or external injury on the part of the body as per medical report.
Applicant was allowed bail on. 29.04.2010 in Criminal Misc. Bail Application
No. 4299 of 2010 under Section 376 IPC subsequently, this section was
amended and was altered under Section 376 (G)(2) IPC. He is in jail since
31.12.2009.

In view of the above facts and circumstances of the case, the applicant is
entitled for bail.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Navneet be released on bail, in Case Crime No. 1439 of 2009 under
Section 376 (G)(2) IPC, P.S. Kotwali Dehat, District Bijnor on his furnishing
a personal bond and two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 25.6.2010
Sushma