Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19709 of 2009 Petitioner :- Santosh Singh Respondent :- State Of U.P. Petitioner Counsel :- P.K. Pandey Respondent Counsel :- Govt. Advocate 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 that as per statement of the
victim ,two other co-accused had concealed their faces and applicant was
known to him has not conealed his identity. The victim himself returned.
There was no damage caused to the alleged kidnapee Ankur. In fact neither he
was kidnapped nor recovered from the possession of the applicant. However,
he is in jail since 7.6.2009. The applicant has no criminal history.
In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Santosh Singh be released on bail, in case crime No. 572 of 2009 u/s
364 I.P.C. P.S.Paniyora District Maharajganj , on his furnishing a personal
bond and two sureties each in the like amount to the satisfaction of the court
concerned.
Order Date :- 25.1.2010
Hsc/