Allahabad High Court High Court

Rajesh @ Rakesh And Another vs State Of U.P. on 19 July, 2010

Allahabad High Court
Rajesh @ Rakesh And Another vs State Of U.P. on 19 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16490 of 2010

Petitioner :- Rajesh @ Rakesh And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Dinesh Tiwari
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 the allegation against
the applicants is that the sale deed was executed by the first informant in
favour of the applicants’ father on 23.5.1994. The consideration of the sale
deed has not been paid. The applicants are not having any criminal
antecedents. The applicants are in jail since 25.5.2010.

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 Rajesh @ Rakesh and Sunder Singh involved in case crime
no. 145 of 2010 under Sections 420, 467, 468, 471, 504, 506 I.P.C., P.S.
Etmadaulla District Agra be released on bail on his 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