Allahabad High Court High Court

Dr. Rishi vs State Of U.P. on 27 July, 2010

Allahabad High Court
Dr. Rishi vs State Of U.P. on 27 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19316 of 2010

Petitioner :- Dr. Rishi
Respondent :- State Of U.P.
Petitioner Counsel :- Preet Pal Singh Rathore
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 the applicant has been
summoned under section 319 Cr.P.C. and no charge-sheet has been submitted
against the applicant. It is further contended that the main allegation is
against Pop Singh and co-accused Ravendra has already been allowed bail by
this court and case of the applicant stands on same footing. The applicant is
in jail since 6.7.2010.

Learned A.G.A. has contended that he has no instruction.

Perused the bail order of co-accused Ravendra. Main allegation of firing is
against Pop Singh.

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, the applicant is entitled to be released on bail.

Let the applicant Dr. Rishi involved in case crime no. 1502 of 2008, under
section 147, 149, 302, 504, 506 IPC, P.S. Bisauli, District Budaun 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 :- 27.7.2010
Masarrat