Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Ratan vs State Of U.P.
2019 Latest Caselaw 4759 ALL

Citation : 2019 Latest Caselaw 4759 ALL
Judgement Date : 20 May, 2019

Allahabad High Court
Ram Ratan vs State Of U.P. on 20 May, 2019
Bench: Bachchoo Lal



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 74
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 3172 of 2018
 

 
Applicant :- Ram Ratan
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Virendra Kumar Jaiswal,Vijay Singh Sengar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Bachchoo Lal,J.

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

Learned counsel for the applicant submits that in school record the date of birth of the victim has been shown as 22.4.1998. As per school record at the time of alleged incident the victim was major aged about 19 and 1/2 years. The statement of victim recorded under section 161 Cr.P.C. shows that the victim has left her house on her own sweet will and went with co-accused Sonu and Atul to Lakhimpur and from Lakhimpur to Bhataura (Auraiyya). The victim in her statement recorded under section 161 Cr.P.C. has stated that her marriage was solemnized with applicant against her will. In her statement recorded under section 164 Cr.P.C. she has also stated that other co-accused have got solemnized her marriage with applicant against her will. The allegation of rape has been made by the victim against the applicant. The real fact is that the victim has solemnized her marriage with the applicant in Arya Samaj Mandir. The victim is major. She remained with the applicant for about 1 and 1/2 months at his house at village Bhataura but during this period she did not make any hue and cry to save herself. Thereafter, the victim in her statements recorded under section 161 and 164 Cr.P.C. has made allegation against the applicant. The applicant has not committed the alleged offence. The victim has solemnized her marriage with the applicant on her own sweet will. The applicant has no criminal history and is in jail since 24.10.2017.

Per contra; learned A.G.A. has opposed the prayer for bail.

Considering the facts and circumstances of the case and without expressing any opinion on the merits of the case, I find it a fit case for bail.

Let the applicant Ram Ratan involved in Case Crime No. 929 of 2017, under section 363, 366, 376 IPC, P.S. Loni, District Ghaziabad be released on bail on his furnishing a personal bond with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:

1. The applicant will not tamper with the evidence.

2. He shall not pressurize/intimidate the prosecution witnesses and shall cooperate with the trial.

3. He shall appear on each and every date fixed by the trial court unless personal appearance is exempted by the court concerned.

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

Order Date :- 20.5.2019

Masarrat

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter