Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17192 of 2010 Petitioner :- Prem Prakash @ Nanhu Respondent :- State Of U.P. Petitioner Counsel :- S.S. Tripathi,A.P. Tewari Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A. appearing for
the State.
It is contended by the learned counsel for the applicant that co-accused
Ram Prakash has been allowed bail and the case of the present applicant is on
the same footings. Except the last seen evidence against the applicant there is
nothing against the applicant. Last seen evidence was recorded after four
weeks of the occurrence.
Learned AGA contended that he has no instruction in the matter.
Perused the bail order of the co-accused. The case of the present applicant
is on the same footings. The applicant is in Jail since 17.3 .2010.
Considering 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 Prem Prakash alias Nanhu involved in Case Crime No.
77 of 2010 under Sections 302, 201 IPC Police Station Bilsi , District
Budaun be released on bail on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the court concerned.
Order Date :- 8.7.2010
SU.