Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raj Kumar vs State Of U.P.
2018 Latest Caselaw 3254 ALL

Citation : 2018 Latest Caselaw 3254 ALL
Judgement Date : 12 October, 2018

Allahabad High Court
Raj Kumar vs State Of U.P. on 12 October, 2018
Bench: Arvind Kumar Mishra-I



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 42
 

 
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 39677 of 2018
 

 
Applicant :- Raj Kumar
 
Opposite Party :- State Of U.P.
 
Counsel for Applicant :- Kashi Naresh Mishra
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Arvind Kumar Mishra-I,J.

Heard learned counsel for the applicant as well as learned AGA for the State of U.P and perused the material available on record.

Contention raised on behalf of the applicant has been confined to the extent that the applicant is innocent and has been falsely implicated in this case. Earlier the applicant was involved in some case concerning Section 41/102 Cr.P.C. and later on under Section 412 I.P.C. On that count, false recovery has been imputed against the applicant. Except this, there is no other criminal history of the applicant. In the case of recovery of idols, proceeding has been stayed by a division Bench of this Court vide order dated 13.09.2018 in Criminal Misc. Writ Petition No.25437 of 2018. The applicant is languishing in jail 19.07.2018.

Learned AGA has opposed prayer for bail. However, learned AGA has not disputed the aforesaid facts.

Without expressing any opinion on merits of the case but considering the facts and circumstances of the case, nature of accusation and the severity of punishment in case of conviction and the nature of supporting evidence, reasonable apprehension of tampering with witness or apprehension of threat to the complainant and prima facie satisfaction of the Court in support of the charge, the applicant is entitled to be released on bail. Accordingly, bail application is allowed.

Let the applicant Raj Kumar involved in Case Crime No.231 of 2018, under Sections 395, 412 I.P.C., Police Station Rajpura, District Sambhal be released on bail on his executing a personal bond and furnishing two sureties each in the like amount to the satisfaction of the court concerned.

Order Date :- 12.10.2018

rkg

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter