Allahabad High Court High Court

Satyendra Alias Satendra vs State Of U.P. on 7 January, 2010

Allahabad High Court
Satyendra Alias Satendra vs State Of U.P. on 7 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12876 of 2009

Petitioner :- Satyendra Alias Satendra
Respondent :- State Of U.P.
Petitioner Counsel :- Onkar Nath
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.

Learned counsel for the applicant submitted that as per the medical report
prosecutrix was aged about 19 years. Even according to the prosecution case
prosecutrix lived along with the applicant for about 14 days. Thereafter she
was returned. One of the co-accused who was declared juvenile has already
been released on bail. Against one co-accused Chob Singh final report has
been submitted. The applicant is in jail since 23.7.08.

Without giving any observation on merit, let the applicant Satendra Alias
Satendra be enlarged on bail on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court concerned in
Case Crime No.268 of 2008 under Section 363, 366, 376, 506 I.P.C. and
3(2)5 SC/ST Act, PS.Soron, District Kanshi Ram Nagar.

Order Date :- 7.1.2010
Rk