Allahabad High Court High Court

Rajendra Prasad Yadav @ Rajan vs State Of U.P. on 21 June, 2010

Allahabad High Court
Rajendra Prasad Yadav @ Rajan vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15501 of 2010

Petitioner :- Rajendra Prasad Yadav @ Rajan
Respondent :- State Of U.P.
Petitioner Counsel :- Gopal Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.

Learned counsel for the applicant has contended that applicant has been
challaned under Section 41/411 IPC. There is no criminal history of the
applicant. Applicant was only Driver and he has not committed any offence.
He is in jail since 17.4.2010.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Rajendra Prasad Yadav @ Rajan be released on bail, in Case Crime
No. Nil of 2010 under Section 41/411 IPC P.S. Kotwali, District Basti on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 21.6.2010
Sushma