Citation : 2013 Latest Caselaw 2465 ALL
Judgement Date : 21 May, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- BAIL No. - 1125 of 2013 Petitioner :- Pappu Pasi Respondent :- State Of U.P. Petitioner Counsel :- Rajiva Dubey,Pankaj Kumar Gupta Respondent Counsel :- Govt.Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant, learned A.G.A. for the State of U.P. and perused the record.
It is contended by learned counsel for the applicant that according to the medical examination report the age of the prosecutrix is about 19 years, she remained in the company of the applicant for a considerable period. She stated in her statement recorded under section 164 Cr.P.C. that she did not make any protest for having the physical relationship with the applicant. She is consenting party. The applicant is in jail since 26.6.2011.
In view of the facts and circumstances of the case and submissions made by learned counsel for the applicant and without expressing any opinion on the merits of the case, the applicant is entitled to be released on bail.
Let the applicant Pappu Pasi involved in case crime No. 950 of 2011 under sections 363, 366, 376, 506 I.P.C., P.S. Gola, District Lakhimpur Kheri be released on bail on his furnishing personal bond and two heavy sureties to the satisfaction of the court concerned with the followings conditions:
*That the applicant shall not tamper with the evidence.
**That he shall report to the court of C.J.M. concerned in the first week of the each month to show his good conduct and behaviour till the conclusion of the trial.
In case of default in any of the above mentioned conditions, the bail granted to the applicant shall be deemed cancelled and he shall be taken into custody forthwith.
Order Date :- 21.5.2013
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!