Allahabad High Court High Court

Kripal Singh vs State Of U.P. on 4 February, 2010

Allahabad High Court
Kripal Singh vs State Of U.P. on 4 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1810 of 2010

Petitioner :- Kripal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Alok Sharma
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard the learned counsel for the applicant and the learned A.G.A.
for the State.

It is argued by the learned counsel for the applicant that the co-
accused Jai Pal Singh, who was given the role of catching hold of
the deceased, was granted bail by an earlier order dated 28.05.2009
passed by Hon’ble S.C. Nigam, J. and the applicant is only said to
be present at the time of incident and his case is on a better footing
than the co-accused Jai Pal Singh and the injured has not even
named the applicant.

Per contra, learned A.G.A. opposed the prayer for bail.

Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Kripal Singh, involved in Case Crime No. 587 of
2008, under sections 302/34, 324/34 I.P.C., Police Station Banda,
district Shahjahanpur, 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 :- 4.2.2010
HSM