Allahabad High Court High Court

Rakam Singh vs State Of U.P. on 12 August, 2010

Allahabad High Court
Rakam Singh vs State Of U.P. on 12 August, 2010
Court No. - 43

Case :- CRIMINAL APPEAL U/S 374 CR.P.C. No. - 5290 of 2010

Petitioner :- Rakam Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Narain Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

Admit.

Issue notice.

Summon the lower court record at an early date.

Dated 12.8.2010

NA

(Order on the bail application no. 230600 of 2010)

Hon’ble Ravindra Singh,J.

Heard learned counsel for the appellant and the learned A.G.A.

It is contended by learned counsel for the appellant that the appellant is not
named in the F.I.R. He has not been put up for identification, the only
allegation against the appellant is that from his possession the stolen mobile
has been recovered after four months of the alleged incident. There is no other
evidence against the appellant, the appellant was on bail during the pendency
of the trial, he has not misused the liberty of bail.

Let the appellant Rakam Singh convicted in S.T. No. 1208 of 2008 under
Sections 394/307/411 read with section 34 I.P.C. P.S. Jahangirabad District
Bulandshahar be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

The realization of fine shall remain stayed during the pendency of the appeal.

Order Date :- 12.8.2010
N.A.