Allahabad High Court High Court

Ram Asre Yadav vs State Of U.P on 6 January, 2010

Allahabad High Court
Ram Asre Yadav vs State Of U.P on 6 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19293 of 2008

Petitioner :- Ram Asre Yadav
Respondent :- State Of U.P
Petitioner Counsel :- Deepak Kumar Srivastava,Hemendra Pratap
Singh,R.R.Singh,Rajeev Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that the delayed
report was lodged. The applicant was falsely implicated,
merely on the basis of suspicion, though there is no evidence
against the applicant. However, he is in jail in the present
case since 22.4.2008.

In view of the aforesaid fact without expressing any opinion 

on merit,  let the appellant Ram Asre Yadav be released on
bail, in case no. 183 of 1990, under Section 364 IPC, P.S.
Tilhar, District-Shahjahanpur, on his furnishing a personal
bond and two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 6.1.2010
ANT