Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15264 of 2010 Petitioner :- Arun Kumar Singh @ Rinku Singh Respondent :- State Of U.P. Petitioner Counsel :- P.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA for the State.
It has been contended by the learned counsel for the applicant that the
applicant is named in the FIR along with co-accused Vikas Singh who is
alleged to have caused firearm injury. A perusal of the Post Mortem report, it
transpires that it is a case of single injury caused on the head which resulted
death of the deceased. Since role of the present applicant is distinguishable
from the role of co-accused Vikas Singh.
Taking into consideration facts and circumstances of the case, without
expressing any opinion on merits, bail application is allowed.
Let applicant Arun Kumar Singh @ Rinku Singh son of Sangram Singh
involved in case crime no. 19 of 2010, under section 302 IPC & 7 Crl. Law
Amendment Act & 3(2)5 SC/ST Act, Police Station Rohaniya District
Varanasi 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
with the following conditions:
1. The applicant shall not tamper with the evidence during the trial.
2. The applicant will not pressurize/intimidate the prosecution witness.
3. The applicant shall report to the police station concerned in the first week
of each month to show his good conduct and behaviour.
4. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournment.
In case of breach of any of the above conditions, the court below shall be at
liberty to cancel the bail.
Order Date :- 18.6.2010
SR