Court No. - 32 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16071 of 2010 Petitioner :- B. Babu Respondent :- State Of U.P. Petitioner Counsel :- Arun Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Shyam Shankar Tiwari,J.
Heard the learned counsel for the applicant and the learned AGA and perused
the record.
The prayer for bail has been made on behalf of the accused applicant B.Babu
in Case Crime No.281 of 2010 under section 307 I.P.C., P.S. Maudaha,
district Hamirpur.
It is contended by the learned counsel for the applicant that the accused
applicant has falsely been implicated in this case. Four persons are said to
have opened fire for causing injuries to the injured from a short distance but
the injured has sustained only one fire arm injury on his person. There is no
supplementary medical report to show that the injury is found grievous in
nature.
The learned AGA has opposed the bail application.
Considering the facts and circumstances of the case and the nature of
evidence available on record without expressing any opinion on the merits of
the case, the applicant is entitled to be released on bail.
Let the applicant B.Babu involved in the aforesaid criminal case 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 :- 28.6.2010
Ak/