Allahabad High Court High Court

Pintu And Others vs State Of U.P. on 13 August, 2010

Allahabad High Court
Pintu And Others vs State Of U.P. on 13 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21752 of 2010

Petitioner :- Pintu And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Sengar Vineet Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicants has contended that there are cross cases
and from side of the applicants applicant no. 1 and 3 have received injuries.
The applicants are in jail since 16.7.2010.

Learned A.G.A. has contended that the applicants have inflicted injuries to
the deceased by axe, bricks, stones, Lathi and Danda.

Perused the postmortem report and the FIR lodged from side of the
applicants along with injury report received from side of the applicant. Both
sides have received injuries.

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 applicants are entitled to be released on bail.

Let the applicants Pintu, Mukesh and Sahbaan involved in case crime no.
134 of 2010, under section 302, 324, 323 IPC and 3(2)(5) SC/ST Act, P.S.
Shivrajpur, District Kanpur Nagar be released on bail on their furnishing a
personal bond with two sureties each in the like amount to the satisfaction of
the court concerned.

Order Date :- 13.8.2010
Masarrat