Allahabad High Court High Court

Rinku Singh vs State Of U.P. on 6 August, 2010

Allahabad High Court
Rinku Singh vs State Of U.P. on 6 August, 2010
Court No. - 29

Case :- BAIL No. - 5938 of 2010

Petitioner :- Rinku Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Kailash Nath Misra
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate, perused the F.I.R., the medical report and
other relevant papers filed in support of the bail application.
Submission of the learned counsel for the applicant is that
according to the medical report no definite opinion regarding rape
could be given and the age of the prosecutrix was about 17
years.It is further submitted that the present case seems to be of
consenting parties and when the applicant was caught some
scuffle took place in which the prosecutrix and some other persons
received injuries. The applicant is in jail since 30.4.2010 and has
no previous criminal history, as averred in para 16 of the
application
Considering the facts and circumstance of the case, let the
applicant be released on bail in case Crime No.77/2010 under
sections 376, 323 I.P.C., P.S.Umari Begumganj, District Gonda,
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 :- 6.8.2010
kvg/-