Allahabad High Court High Court

Raju Chahar vs State Of U.P. on 9 August, 2010

Allahabad High Court
Raju Chahar vs State Of U.P. on 9 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20939 of 2010

Petitioner :- Raju Chahar
Respondent :- State Of U.P.
Petitioner Counsel :- B.S. Chandel
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant contended that the applicant was
not arrested on the spot. He was falsely implicated on the basis of
alleged confessional statement of co-accused, Devendra Singh.
Subsequently recovery of Rs. 25,000/-, one country made pistol
and one votar card were shown from the possession of the
applicant. There is no criminal history of the applicant. However
he is in jail since 27.5.2009.

Learned A.G.A. opposed the prayer for bail.

Considering the submission of learned counsel for the parties,
without observation on merit it is a fit case for bail. Let the
applicant namely,Raju Chahar be released on bail in Case Crime
No. 394, 411 IPC, 15 Dacoity Effected Area Act, Police Station
Jagdishpura, District Agra on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the Court
concerned.

Office communicate the order to the court concerned.

Order Date :- 9.8.2010
prabhat