Allahabad High Court High Court

Ramesh Chauhan @ Chandra Kiran vs State Of U.P. on 29 July, 2010

Allahabad High Court
Ramesh Chauhan @ Chandra Kiran vs State Of U.P. on 29 July, 2010
Court No. - 28

Case :- BAIL No. - 5085 of 2010

Petitioner :- Ramesh Chauhan @ Chandra Kiran
Respondent :- State Of U.P.
Petitioner Counsel :- Dharm Trivedi
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

The learned counsel for the applicant submitted that according to the FIR, the
accused persons fraudulently took away Rs. 35,000/- (Rs. Thirty Five
Thousand only) from the complainant, out of which Rs. 10,900/- (Rs. Ten
Thousand and Nine Hundred only) was recovered from Bunty Singh and Rs.
13,000/- (Rs. Thirteen Thousand only) was recovered from the co-accused
Satveer Singh. It was further submitted that the co-accused Bunty Singh and
Satveer Singh have already been enlarged on bail. Learned counsel for the
applicant further submitted that nothing was recovered from the possession of
the applicant and he has been falsely been implicated by the Police.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Ramesh Chauhan alias Chandra Kiran involved in Case
Crime No. 346 of 2010, under sections 419, 420, 406, 467, 468 and 471 IPC,
P.S. Neemgaon, District Lakhimpur Kheri be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the Chief Judicial Magistrate concerned.

Order Date :- 29.7.2010
shailesh