Allahabad High Court High Court

Sugreev vs State Of U.P. on 11 August, 2010

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

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21426 of 2010

Petitioner :- Sugreev
Respondent :- State Of U.P.
Petitioner Counsel :- A.K. Upadhyay
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Sri.A.K. Singh and KP.S. Yadav, learned counsel for the complainant has
filed his appearing slip today, it may be taken on record.

Heard learned counsel for the applicant, learned counsel for the complainant,
learned AGA for the State and also perused the record.

It is contended by learned counsel for the applicant that there are cross cases
and from side of the applicant three persons have received injury and in FIR
lodged from side of the applicant, specific role has been assigned to Anurudh
and there is no explanation of the injury which is caused to the applicant side.

Learned private counsel from side of the complainant has contended that in as
per FIR, injuries have been inflicted from the side of the applicant. It is
further contended that there is specific role assigned against the applicant.

Learned AGA has also supported the same fact.

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 Sugreev involved in case crime no. 269 of 2010 under
Sections 302 IPC, P.S. Dubauliya, Dist. Basti 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
Sushma