Court No. - 28 Case :- BAIL No. - 5397 of 2010 Petitioner :- Yasin Respondent :- State Of U.P. Petitioner Counsel :- Ganesh Gupta Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and
perused the record.
The learned counsel for the applicant submitted that the applicant had
no notice nor any process was served on him so he could not appear in
the court concerned. It was also submitted that it is a case of no injury
and most of the accused have died. It was further submitted that the
applicant will not commit any default in future in attending the court.
There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.
Let the applicant Yasin involved in case crime No. 328 of 1993 under
sections 307 IPC, P.S. Chowk, District Lucknow be released on bail on
his furnishing a personal bond and two sureties each in the like amount
to the satisfaction of the Chief Judicial Magistrate, Lucknow.
Order Date :- 21.7.2010
MTA