Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17923 of 2010 Petitioner :- Prem Singh Respondent :- State Of U.P. Petitioner Counsel :- Raj Bahadur Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.
It is contended by the learned counsel for the applicant that the
applicant was not named in the FIR thereafter his name appeared in
the statement of co-accused Madhav Singh and Madhav Singh have
been allowed bail by this Court.
Learned A.G.A. contended that the applicant was involved in
committing murder of the deceased.
The applicant was not named in the FIR thereafter his name
appeared in the statement of co-accused Madhav Singh and Prem
Singh. Co-accused Madhav Singh has been allowed bail by this
Court.The applicant is in jail since 9.12 .2009.
Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant and
without expressing any opinion on the merits of the case, the applicant
is entitled to be released on bail.
Let the applicant Prem Singh involved in Case Crime No. 350 of
2009 under Sections 147, 148, 149, 307, 302 IPC & Section 7 Crl.
Law Amendment Act, Police Station Civil Lines , District Etawah be
released on bail on his furnishing a personal bond with two sureties
each in the like amount to the satisfaction of the court concerned.
Order Date :- 14.7.2010
SU.