Allahabad High Court High Court

Bal Karan Pasi vs The State Of U.P. on 5 January, 2010

Allahabad High Court
Bal Karan Pasi vs The State Of U.P. on 5 January, 2010
Court No. - 8

Case :- BAIL No. - 8588 of 2009

Petitioner :- Bal Karan Pasi
Respondent :- The State Of U.P.
Petitioner Counsel :- Y.M.Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant papers
on the record.

The submission of the learned counsel for the applicant is that though
the applicant was arrested on the spot but nothing incriminating was
recovered from his possession. There is general allegation in the F.I.R.
that all the accused-persons hurled hand bombs injuring few inmates of
the house. The injuries received are simple in nature. The accused
applicant is in jail since 2.8.2009 and has no previous criminal history,
as averred in para 14 of the application.

Considering the facts and circumstance of the case, I direct that the
applicant be released on bail in case Crime No.497/2009 u/s 459/380
IPC and Section 3/5 Visphotak Padarth Adhiniyam, P.S.Ram Sanehi
Ghat, 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 :- 5.1.2010
kvg/-