Court No. - 5 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15417 of 2010 Petitioner :- Raki Alias Rajeev Respondent :- State Of U.P. Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned AGA.
It is contended by the learned counsel applicant that the allegation against the
applicant is that he had demanded goonda tax from the first informant. The
applicant has no criminal history and he is in jail since 06-05-2010.
After considering the facts and circumstances of the case and the submissions
made by the learned counsel for the applicant and without expressing any
opinion on the merits of the case, the applicant is entitled to be released on
bail.
Let the applicant Raki @ Rajeev involved in Case Crime No. 318 of 2010,
under Sections 386,323,504,506 I.P.C. and, P.S. Dadri, District-Gautam
Buddha Nagar, be released on bail on his furnishing a personal bond and two
heavy sureties each of the like amount to the satisfaction of the Court
concerned with the condition that the applicant shall not tamper with the
evidence and he shall report to the court of C.J.M concerned in the first week
of each month till conclusion of the trial to show his good behaviour.
In default of the above condition the bail granted to him shall be deemed
cancel and he shall be taken into custody by the C.J.M. concerned.
Order Date :- 18.6.2010
RK/-