Allahabad High Court High Court

Rakesh Kumar vs State Of U.P. on 10 August, 2010

Allahabad High Court
Rakesh Kumar vs State Of U.P. on 10 August, 2010
Court No. - 29

Case :- BAIL No. - 6032 of 2010

Petitioner :- Rakesh Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Upendra Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the accused applicant and learned
counsel for the State.

Perused the F.I.R. and other relevant papers filed in support of the
bail application.

Submission of the learned counsel for the accused applicant is
that, as alleged, the accused applicant committed rape on Kumari
Seema and according to the radiological report the age of the
prosecutrix is about 14 years.

I do not find it to be a fit case for releasing the applicant on bail.

Accordingly, the bail application is rejected. However, the trial
court shall make every endeavour to expedite the case at the
earliest.

Order Date :- 10.8.2010
Kan