Allahabad High Court High Court

Sonu @ Sonu Sharma Son Of Devendra … vs State Of U.P. on 5 October, 2005

Allahabad High Court
Sonu @ Sonu Sharma Son Of Devendra … vs State Of U.P. on 5 October, 2005
Author: R Singh
Bench: R Singh

JUDGMENT

Ravindra Singh, J.

1. Heard Dr. C.P. Upadhyaya, learned counsel for the applicant and the learned A.G.A.

2. This application is filed by the applicant Sonu alias Sonu Sharma with the prayer that he may be released on bail, in Case Crime no. No. 141 of 2005 Under Sections 342/365/366/376/34 I.P.C. P.S. Sector-39 Noida district Gautam Budh Nagar.

3. From the perusal of the record it reveals that in the present case the F.I.R. was lodged by Sri Dharmendra Singh on 10.5.2005 at 11.30 A.M. in respect of the incident occurred on 9.5.2005 at about 8 P.M. The distance of the police station is 8 k.m. from the place of occurrence.

4. According to the prosecution version the first informant has performed the marriage with the prosecutrix Rani few days prior to the alleged offence. It was a love marriage, which was performed secretly without disclosing to other family members. On 9.5.2005 he had gone to the house of co-accused Shakeel for taking a motor cycle but co-accused Shakeel also came on the same motor cycle alongwith the first informant and on the same motor cycle the prosecutrix became the pillion rider, which was driven by co-accused Shakeel. At the indication of the co-accused Shakeel the applicant Sonu and co-accused Raju came there and they have taken away the prosecutrix forcibly towards Yamuna river after extending a threat. He made a search for his wife. She could not be traced out but subsequently, she was recovered at her sister’s house in a serious condition who stated that she was raped by the applicant and co-accused Shakeel forcibly. The prosecutrix was medically examined on 10.5.2005 at about 2.15 P.M. The Medical Examination Report shows that she had received some injuries.

5. It is contended by the learned counsel for the applicant that the prosecution story is not corroborated by the medical evidence because no injury was seen on the private parts of the prosecutrix and the fact that the first informant has performed marriage few days prior to the occurrence, is also false because they have performed marriage in Arya Samaj Mandir on 11.5.2005.

6. It is further contended that the prosecutrix was a lady of bad character and the applicant has been falsely implicated due to party bandi. The prosecution story is not supported by any independent witness and the applicant is having no criminal antecedent.

7. It is opposed by the learned A.G.A. by submitting that it has been clearly explained in the F.I.R. by the first informant that the prosecutrix had performed the marriage secretly without disclosing the fact to their family members. They have performed the marriage in a Mandir but subsequently on 11.5.2005 they performed the marriage in a Arya Samaj Mandir. The prosecutrix was forcibly taken away by the applicant and others co-accused and they have committed rape with her. She had received injuries on the external part of the body. The prosecution story is fully corroborated by her statement recorded under Section 161 Cr.P.C. therefore, the applicant does not deserves to be released on bail.

8. Considering the facts and circumstance of the case and the submission made by the learned counsel for the applicant and without expressing any opinion on the merits of the case the applicant is not entitled for bail at this stage.

9. Accordingly this bail application is rejected.