Allahabad High Court High Court

Ram Ratan vs State Of U.P. on 6 July, 2010

Allahabad High Court
Ram Ratan vs State Of U.P. on 6 July, 2010
Court No. - 47
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15833 of 2010
Petitioner :- Ram Ratan
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Kumar Singh Parmar
Respondent Counsel :- Govt. Advocate
Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A. appearing for the
State.

It is contended by the learned counsel for the applicant that co-accused Satish
alias Raju and Narveer Singh have been granted bail by this court. In the
supplementary affidavit criminal history of the applicant has been explained
and in the all the cased he has been acquitted..

Learned A.G.A. contended that applicant has criminal history of seventeen
cases.

The involvement of the applicant is based on confessional statement of the co-
accused. There is no direct or circumstantial evidence against the applicant.
The applicant is in jail since 29.8.2009.

Considering the facts and circumstances of the case and 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 Ram Ratan involved in Case Crime No. 528 of 2009(S.T.
No. 132 of 2009), under Sections 364-A, 302, 201 IPC Police Station
Merapur District Farrukhabad be released on bail on his furnishing a personal
bond with two sureties each in the like amount to the satisfaction of the court
concerned with the following conditions :-

1. The applicant shall not indulge in any such activity in future.

2. The applicant shall not pressurise/intimidate the prosecution witnesses and
evidence during trial.

3. The applicant will appear before the trial court on the date fixed.

In defiance of any of the aforesaid conditions, the court below will be at
liberty to cancel the bail of the applicant. Identity, status and residence proof
of the sureties be verified by the authorities concerned before they are
accepted.

Order Date :- 6.7.2010
Aks