Allahabad High Court
Sattan Kumar @ Sant Muni vs State Of U.P. on 3 February, 2010
Court No. - 8 Case :- BAIL No. - 257 of 2010 Petitioner :- Sattan Kumar @ Sant Muni Respondent :- State Of U.P. Petitioner Counsel :- B.R. Singh Respondent Counsel :- Govt.Advocate,Dinesh Kumar Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, the learned Additional
Government Advocate, perused the F.I.R. and other relevant papers on
record.
The allegation against the accused-applicant is that he along with two
others committed rape on the prosecutrix, who is aged about 14 years,
according to the report of the Radiologist.
The present case is of gang rape, as such, no case for bail is made out.
Accordingly, the bail application is rejected. However, the trial court
may expedite the trial and conclude the same within a period of six
months, if possible.
Order Date :- 3.2.2010
kvg/-