Allahabad High Court High Court

Balwant @ Rakesh vs State Of U.P. on 25 June, 2010

Allahabad High Court
Balwant @ Rakesh vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15992 of 2010

Petitioner :- Balwant @ Rakesh
Respondent :- State Of U.P.
Petitioner Counsel :- Jitendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that in a police encounter
case applicant was apprehended and recovery of one looted motor-cycle
was shown from his possession. It is no injury case. There is no
criminal history of applicant except one case shown under the Arms
Act
apart from the present case. He further submitted that applicant will
not misuse the liberty of bail and he will not indulge in any such
activities, if he is released on bail, hence applicant is entitled for bail. In
the present case, the applicant is in jail since 2.7.2009.

In view of the above, without expressing any opinion on merit, let the
applicant Balwant @ Rakesh be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of court concerned in S.T. No.997 of 2009, Case Crime
No.35 of 2009, under Sections 394, 411 and 307 IPC, P.S. Kanth,
District Moradabad with the condition that applicant will appear by first
week of each month at the police station concerned for supervision and
to watch his conduct and behaviour.

Order Date :- 25.6.2010
Pramod