Citation : 2013 Latest Caselaw 6847 ALL
Judgement Date : 31 October, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 28 Case :- BAIL No. - 6979 of 2013 Applicant :- Tabrej Opposite Party :- State Of U.P. Counsel for Applicant :- M.G. Tripathi Counsel for Opposite Party :- Govt.Advocate Hon'ble Ravindra Singh,J.
Learned counsel for the applicant files supplementary affidavit.
Heard learned counsel for the applicant and the learned A.G.A.
It is submitted by learned counsel for the applicant that in pursuance of the order of learned court the proscutrix was medically examined. According to the medical examination report she was found major. Her statement has been recorded under section 164 Cr.P..C. in which she categorically stated that she was having the love affairs with the applicant and she has performed the court marriage on 24.6.2013 and she was a consenting party. Therefore, the applicant may be released on bail.
After considering the facts, circumstances of the case and the submissions made by the learned counsel for the applicant and without entering into the merits of the case, the applicant is entitled to be released on bail.
Let the applicant Tabraj involved in case crime no. 335 of 2013 under Sections 363, 366 I.P.C., P.S. Kotwali Gaisari, District Balrampur be released on bail on his furnishing a personal bond and two heavy sureties to the satisfaction of the Court concerned with the following 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 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 :- 31.10.2013
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!