Court No. - 43 Case :- CRIMINAL APPEAL No. - 1804 of 2010 Petitioner :- Sani @ Vedu Respondent :- State Of U.P. Petitioner Counsel :- R.P. Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. R.P. Dwivedi, learned counsel for the appellant, learned
AGA on the matter of admission and bail and perused the record.
Admit.
It has been argued by Mr. Dwivedi that the statement of the girl
recorded would not have been believed by the trial court as in the
statements recorded under Section 161, Cr.P.C. or under Section 164,
Cr.P.C. the prosecutrix did not say anything about the
kidnapping/abduction or of committing rape by the appellant and
therefore, he should be granted bail more particularly when he was on
bail during the pendency of trial which he did not misuse.
Considering the argument, I do find it a case fit for the grant of bail.
The appellant Sani @ Vedu is admitted to bail during the pendency
of the appeal in S.T. No.697/05, case crime no.384/04, under Section
363, 366, 376, IPC, P.S. Jagdishpura, District Agra on his executing a
personal bond of Rs.20,000/- with two sureties each of the like amount
to the satisfaction of the court concerned. It is further directed that
during the pendency of this appeal the execution of the sentence shall
remain suspended.
Order Date :- 2.4.2010
T. Sinha