Citation : 2013 Latest Caselaw 2763 ALL
Judgement Date : 24 May, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- BAIL No. - 3084 of 2013 Petitioner :- Aashish Singh Respondent :- State Of U.P. Petitioner Counsel :- Piyush Ku Singh Respondent Counsel :- Govt.Advocate Hon'ble Ravindra Singh,J.
Learned counsel for the applicant files supplementary 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 the applicant is not named in the FIR, The allegation against the applicant is that from his possession Rs. 5,000/- has been recovered. The applicant has not been put up for identification. The applicant in in jail since 24.7.2012.
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 Ashish Singh involved in case crime No. 188 of 2012 under section 394, 411 I.P.C., P.S. Haidargarh, District Barabanki 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 :- 24.5.2013
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!