Court No. - 28 Case :- BAIL No. - 4497 of 2010 Petitioner :- Ved Prakash Verma Respondent :- State Of U.P. Petitioner Counsel :- Ravi Singh Sisodiya 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 allegation of rape has
been made against co-accused Raj Nandan Verma. According to the FIR the
applicant was present at the scene of the occurrence and no overt act of the
applicant has been alleged. It was also submitted that the applicant has been
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 Ved Prakash Verma involved in case crime No. 358 of 2010
under sections 452 and 376 IPC, P.S. Tarun District Faizabad 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 Faizabad.
Order Date :- 13.7.2010
MTA