Citation : 2013 Latest Caselaw 2523 ALL
Judgement Date : 22 May, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- BAIL No. - 926 of 2013 Petitioner :- Dheeraj Vemra Respondent :- State Of U.P. Petitioner Counsel :- Vinay Kumar Verma Respondent Counsel :- Govt.Advocate Hon'ble Ravindra Singh,J.
Learned A.G.A. files counter affidavit.
Heard learned counsel for the applicant, learned A.G.A. for the State of U.P. and perused the record.
It is contended by learned counsel for the applicant that applicant is not named in the FIR but after seven days of the alleged incident the applicant was apprehended and recovery of Rs. 50,000/- as stolen property has been shown whereas the recovered amount was belonging to the applicant. The applicant has not been put up for identification. The applicant is in jail since 17.10.2012.
In view of the facts and circumstances of the case and submissions made by 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 Dheeraj Verma involved in case crime No. 331 of 2012 under sections 392, 411 I.P.C., P.S. Mohammodabad, District Sitapur be released on bail on his furnishing personal bond and two heavy sureties to the satisfaction of the court concerned with the followings conditions:
*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 the each month to show his good conduct and behaviour till the 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 :- 22.5.2013
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!