Allahabad High Court High Court

Radhey Singh vs State Of U.P. on 11 August, 2010

Allahabad High Court
Radhey Singh vs State Of U.P. on 11 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21223 of 2010

Petitioner :- Radhey Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Rajeev Sisodia,Shashank Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that co-accused Durjan
Singh has been allowed bail by this court and case of the applicant stands on
same footing . The applicant is in jail since 5.1.2010.

Learned A.G.A. has contended that the allegation of committing murder is
against co-accused Ratan and Gautam.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge and distinguishing the case of the applicant to that of co-accused
Ratan and Gautam, the applicant is entitled to be released on bail.

Let the applicant Radhey Singh involved in case crime no. 61 of 2010,
under section 147, 148, 149, 302 IPC and 3(2)5 SC/ST Act, P.S. Hastinapur,
District Meerut 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 :- 11.8.2010
Masarrat