Allahabad High Court High Court

Prem And Another vs State Of U.P. on 9 August, 2010

Allahabad High Court
Prem And Another vs State Of U.P. on 9 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20982 of 2010

Petitioner :- Prem And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Dinesh Raghav
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicants, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicants has contended that there are cross case
and from side of the applicants 4 persons have received injuries and co-
accused Satyaveer has been allowed bail by this court. The applicants are in
jail since 23.11.2009 and 15.12.2009 respectively.

Learned A.G.A. has contended that the applicants were also involved in
committing murder of the deceased.

There are cross case. Both sides have received injuries.

Considering the nature of accusation and the severity of punishment in case
of conviction and the nature of supporting evidence, reasonable apprehension
of tampering of the witnesses and prima facie satisfaction of the court in
support of the charge, the applicants are entitled to be released on bail.

Let the applicants Prem and Mahendra involved in case crime no. 710 of
2009, under section 147, 148, 149, 307, 302, 427 IPC, P.S. Hayat Nagar,
District Moradabad be released on bail on their furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 9.8.2010
Masarrat