Allahabad High Court High Court

Sudhir vs State Of U. P. on 2 August, 2010

Allahabad High Court
Sudhir vs State Of U. P. on 2 August, 2010
Court No. - 34

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2688 of 2010

Petitioner :- Sudhir
Respondent :- State Of U. P.
Petitioner Counsel :- V. S. Sosodia,Brij Bhushan Upadhayay,Jitendra
Pal Singh
Respondent Counsel :- Govt Advocate

Hon'ble Ram Autar Singh,J.

Counter affidavit filed on behalf of the State of U.P. is taken on
record.

Heard Shri B.B. Upadhyay holding brief of Shri V.S. Sisodia,
learned counsel for the applicant, learned A.G.A. for the State of
U.P. and perused the record.

A perusal of the record goes to show that the complainant
Kuldeep Gaur lodged an F.I.R. against unknown persons on
19.8.2009 alleging that his brother Rajiv Kumar Gaur left his
house on 17.8.2009 at 6.30 P.M. but he did not come back.
Thereafter during intervening night at 12-13 hours his father
received a call on his mobile phone from mobile phone
no.09012622580 but in the morning at 6.45 A.M. he heard the
voice of his kidnapped brother crying for his rescue on mobile
phone. The police recovered Rajiv from the house of Arjun
resident of village Rahmapur, P.S. Gamana, while he was in the
custody of the applicant Sudhir, who was also arrested on the
spot.

No case for bail is made out. The application for bail is rejected.
Order Date :- 2.8.2010
RU