Allahabad High Court High Court

Narsingh vs State Of U.P. on 9 July, 2010

Allahabad High Court
Narsingh vs State Of U.P. on 9 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18594 of 2006

Petitioner :- Narsingh
Respondent :- State Of U.P.
Petitioner Counsel :- P.N.Singh,Satish Trivedi
Respondent Counsel :- Govt. Advocate,A.K. Srivastava

Hon'ble Ravindra Singh,J.

List is revised. Counsel for the applicant is not present.
Heard learned A.G.A. for the State of U.P. and perused the record.
This is the second bail application moved by the applicant Narsingh
with a prayer that he may be released on bail in case crime no. 365 of
2005, under sections 147, 148, 149, 302, 504, 506, 120-B I.P.C. and
section 3/25/27, 4/25/27 Arms Act, P.S.Captainganj, District
Kushinagar.

The Criminal Misc. first Bail Application No. 3693 of 2006 has been
rejected by this Court on 6.4.2006 after considering the merits of the
case.

From the perusal of the record,it appears that it is too old bail
application, the grounds taken in the second bail application touching
the merits of the case have already been considered at the time of
disposal of the first bail application. There is no good ground for
releasing the applicant on bail, therefore, the prayer for bail is refused.
Accordingly, this application is rejected.
Order Date :- 9.7.2010
Su