Allahabad High Court High Court

Rama Nishad vs State Of U.P. on 18 June, 2010

Allahabad High Court
Rama Nishad vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13230 of 2010

Petitioner :- Rama Nishad
Respondent :- State Of U.P.
Petitioner Counsel :- S.K. Chaturvedi,Seema Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Learned counsel for the applicant files supplementary affidavit.

Heard learned counsel for the applicant and the learned A.G.A. and perused
the record.

It is contended by learned counsel for the applicant that from the possession
of the applicant, one country made pistol and three live cartridges have been
recovered. The applicant is in jail since 12.3.2007.

In view of 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 Rama Nishad involved in case crime no. 82 of 2007 under
Section 25 Arms Act, P.S. Dhoomanganj, District Allahabad 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.

Order Date :- 18.6.2010

Su