Allahabad High Court High Court

Zameer vs State Of U.P. on 8 July, 2010

Allahabad High Court
Zameer vs State Of U.P. on 8 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17283 of 2010

Petitioner :- Zameer
Respondent :- State Of U.P.
Petitioner Counsel :- Abhai Saxena
Respondent Counsel :- Govt Advocate

Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

It is submitted by the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that as per the
the medical report, age of the prosecutrix is about 18 years and no opinion
about rape has been given by the doctor. He further submits that neither any
mark of external nor internal injury was found on the private parts or the
person of the prosecutrix. He further submits that no allegation regarding
rape has been made in the FIR against the applicant nor in the statement of the
prosecutrix recorded under Section 161 CrPC. He further submits that the
prosecutrix, for the first time, in her statement recorded under section 164
CrPC made allegations of rape against the applicant. He further submits that,
in fact, the brother of the applicant is the main accused who happens to be the
son-in-law of the informant. He further submits that there is material
contradiction in the FIR version, in the statements of the prosecutrix recorded
under Sections 161 and 164 CrPC which cannot be relied upon. The applicant
has got no criminal history and is in jail since 5.3.2010.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.

Let the applicant Zameer involved in Case Crime No. 89 of 2010, under
Sections 363, 366, 376 I.P.C., P.S. Moodapandey, District Moradabad be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned with the following
conditions:-

(i)The applicant will not tamper with the evidence during the trial.

(ii) The applicant will not pressurise/ intimidate the prosecution witness.

(iii)The applicant will appear before the trial court on the date fixed.

(iv)The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behavior.

In case of breach of any of the above conditions , the court below shall be at
liberty to cancel the bail.

Order Date :- 8.7.2010
vinay