Court No. - 29 Case :- BAIL No. - 2548 of 2010 Petitioner :- Shammu Respondent :- State Of U.P. Petitioner Counsel :- Anil K.Tripathi Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, the learned Additional
Government Advocate, Sri Atul Verma, learned counsel for the
complainant and perused the F.I.R. and other relevant papers filed
in support of the bail application.
The submission of the learned counsel for the applicant is that, as
alleged, the accused applicant and co-accused Sambhu son of
Kundan caught hold of the deceased and co-accused Ram
Sumiran, Village Pradhan poured kerosene oil on the deceased
and set deceased on fire. It is further submitted that the deceased
died in the hospital after 9 days. The statement of the deceased
was recorded in which he reiterated the averments of the first
information report stating therein that the accused applicant and
co-accused Sambhu son of Kundan caught hold and co-accused
Ram Sumiran, Village Pradhan, poured kerosene oil and set him
on fire.
Sri Atul Verma, learned counsel for the complainant has
vehemently opposed the bail.
Considering the facts and circumstance of the case and the role
assigned to the accused applicant, I direct that the applicant be
released on bail in case Crime No.8/2010 under sections 147, 148,
149, 302, 427 I.P.C. P.S.Jahangirabad District Barabanki on his
filing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned/remand Magistrate.
Order Date :- 2.4.2010
kvg/-