Court No. - 29 Case :- BAIL No. - 5895 of 2010 Petitioner :- Sandeep Respondent :- The State Of U.P. Petitioner Counsel :- Umesh Chandra Vishwakaram 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
co-accused Bachey Lal and Ramu have already been granted bail
by this Court vide Crl. Misc. No. 1234 of 2010 and 3024 of 2010
respectively. It is further submitted by the learned counsel that
according to medical report no definite opinion regarding rape
could be given and the age of the prosecutrix was about 17 years.
The accused applicant is in jail since 4.8.09 as averred in para 15
and has no previous criminal history as averred in para 18 of the
bail application.
Considering the facts and circumstances of the case, let the
accused applicant Sandeep be enlarged on bail in Case Crime No.
2152 of 2009, u/S 363, 366, 368, 376, 511 I.P.C., P.S. Kotwali
Sadar, District Lakhimpur Kheri on his furnishing a personal bond
and two local and reliable sureties each in the like amount to the
satisfaction of the court concerned/Remand Magistrate.
Order Date :- 5.8.2010
Kan