Allahabad High Court High Court

Sushil Kumar Singh vs State Of U.P. on 13 July, 2010

Allahabad High Court
Sushil Kumar Singh vs State Of U.P. on 13 July, 2010
Court No. - 28

Case :- BAIL No. - 5100 of 2010

Petitioner :- Sushil Kumar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Om Prakash Vishwakarma
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicant submitted that there is no allegation of
rape against the applicant. According to the FIR version only an offence under
section 354 IPC is made out. It was also submitted that the applicant has been
falsely implicated due to enmity.

There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Sushil Kumar Singh involved in case crime No. 363 of 2010
under sections 376, 511, 506 IPC and Section 3 (1) (12) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities) Act, P.S. Peeparpur,
District Sultanpur be released on bail on his furnishing a personal bond and
two sureties each in the like amount to the satisfaction of the Chief Judicial
Magistrate, Sultanpur.

Order Date :- 13.7.2010
MTA