Allahabad High Court High Court

Raju vs State Of U.P. on 12 January, 2010

Allahabad High Court
Raju vs State Of U.P. on 12 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 519 of 2009

Petitioner :- Raju
Respondent :- State Of U.P.
Petitioner Counsel :- Rahul Chaturvedi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Learned counsel for the applicant has filed a supplementary affidavit, the
same is taken on record.

Heard learned counsel for the applicant and learned AGA in opposition.

Applicant is in jail since 30.6.2008.

Looking to the period of detention, I consider it appropriate to release the
applicant Raju on short term parole.

Let the applicant Raju involved in Crime No.153 of 2008, under Sections 147,
148, 149, 302 IPC, P.S. Jamunapar, District Mathura be released on short
term parole starting from 18th January 2010 on his furnishing a personal bond
of Rs. 1 lac and two solvent sureties each in the like amount to the satisfaction
of Court concerned.

Both the sureties will be his near kith and kin. His parole will lapse on 5th
March 2010, on which date applicant is directed to surrender.
This matter will come up on 12th March2010.
On next date, learned counsel for the applicant is directed to file the surrender
certificate of the applicant on an affidavit.
Order Date :- 12.1.2010

Rk