Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16837 of 2010 Petitioner :- Ram Lakhan And Others Respondent :- State Of U.P. Petitioner Counsel :- Miss. Afshan Shafaut Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and the learned A.G.A.
It is contended by learned counsel for the applicants that according to the
prosecution version the alleged kidnapped girl namely Radha Devi was taken
to the Lucknow by the applicants, Mane, Kishore and Raghubeer, thereafter
they returned and she was taken to Mumbai by the co-accused Raju by train.
The alleged kidnapped girl has been recovered. According to medical
examination report she was aged about 18 years, The case of the applicants is
distinguishable with the case of other co-accused Raju.The applicants are in
jail since 25.3.2010.
In view of the facts, circumstances of the case, submissions made by the
learned counsel for the applicants and without expressing any opinion on the
merits of the case the applicants are entitled to be released on bail.
Let the applicants Ramlakhan, Buddhu and Raghubeer involved in case crime
no. 118 of 2010 under Sections 363, 366 I.P.C., P.S. Trilokpur District
Siddharth Nagar be released on bail on their furnishing a personal bond and
two heavy sureties each in the like amount to the satisfaction of the Court
concerned with the following conditions:
1. that they will not temper with the evidence and
2. they shall report to the court of C.J.M. concerned in the first week of
each month to show their good conduct and behaviour till conclusion
of the trial.
In default, the bail granted to the applicants shall be deemed cancelled
and they shall be taken in to custody forthwith.
Order Date :- 19.7.2010
RPD