Court No. - 8 Case :- BAIL No. - 127 of 2010 Petitioner :- Guddu Respondent :- State Of U.P. Petitioner Counsel :- A.K. Awasthi Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused
the entire record of the case.
The submission of learned counsel for the applicant is that the report
of the present case was lodged on 14.6.2009 against unknown
persons. It is further submitted that the name of the present applicant
came into light on 13.8.2009, when co-accused Danai alias Dinesh
Pasi, Surendra Pasi and Jagdeesh Pasi were arrested. They
confessed the involvement of the accused applicant as well. It is also
submitted that nothing was recovered from his possession and the
applicant surrendered in the court on 11.11.2009,as averred in para 9
of the bail application. It is further submitted that the offences are
triable by Magistrate.It is further submitted that the applicant has no
criminal history and he is in jail since12.11.2009, as averred in paras
10 and 11 of the bail application, which is admitted by the State.
Considering the overall aspects of the matter, I hereby provide that the
applicant be released on bail in Case Crime No.1055/2009, under
Sections 457, 380, 411 IPC, P.S. Kotwali, District Sitapur, on his filing
a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 8.1.2010
A