Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2703 of 2010 Petitioner :- Naubahar Respondent :- State Of U. P. Petitioner Counsel :- Hemendra Pratap Singh Respondent Counsel :- Govt Advocate,Arun Srivastava Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant , learned A.G.A. and
perused the record.
Learned counsel for the applicant submitted prayer for bail of
the co-accused has already been allowed hence, the applicant
is also entitled for bail.
Learned A.G.A. opposed the prayer for bail on the ground
that there is specific allegation against the applicant that he
fired at injured causing fire arm injury to Monu, brother of
the informant. Hence the case is not identical to other co-
accused.
Since there is specific allegation against the applicant and
there is fire arm injury accordingly, present bail application
of Naubahar in Case Crime No. 196 of 2009 under Sections
147, 148, 149, 307, 452, 504 and 506 IPC, P.S. Pisawa,
District Aligarh is hereby rejected.
Office to communicate the order to the court concerned.
Order Date :- 10.8.2010
prabhat