Allahabad High Court High Court

Titu @ Rakesh vs State Of U.P. on 20 July, 2010

Allahabad High Court
Titu @ Rakesh vs State Of U.P. on 20 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15539 of 2010

Petitioner :- Titu @ Rakesh
Respondent :- State Of U.P.
Petitioner Counsel :- V.P. Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

The learned counsel for the applicant is permitted to add section 457 I.P.C. in
the bail application

It is submitted by learned counsel for the applicant that the applicant is not
named in the F.I.R. The alleged occurrence has taken place in the night of
27/28.4.2010 at 11.00 p.m., the stolen property has been recovered on
29.4.2010, the applicant was not put up for identification, he is having no
criminal antecedent. He is in jail since 29.4.2010.

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 Titu alias Rakesh involved in case crime no. 807 of 2010
under Sections 380,457,411 I.P.C.,P.S. Amroha District J.P.Nagar be released
on bail on his furnishing a personal bond and two heavy sureties to the
satisfaction of the Court concerned with the condition.

• That the applicant shall not tamper with the evidence.

• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.

In case of default in any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 20.7.2010
N.A.