Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20063 of 2010 Petitioner :- Munna Respondent :- State Of U.P. Petitioner Counsel :- K.K.Tripathi 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
as per F.I.R. version knife blow was given by co-accused
Dabloo to the deceased. There is allegation against the
applicant that he had caught hold the informant and injury
was caused to the informant by co-accused Smt. Buchchi.
Smt. Buchchi has been granted bail by this court.
Learned A.G.A. contended that applicant was present at the
spot.
The allegation against the applicant is that he had caught
hold the informant. Case of the applicant is distinguishable
from the co-accused Dabloo against whom there is
allegation of inflicting injuries to the deceased. Applicant has
no criminal history and he is in jail since 14.2.2010.
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 Munna involved in Case Crime No. 160 of
2010 , under Sections 302, 323, 504 IPC Police Station
Chakeri District Kanpur Nagar 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 :- 2.8.2010
Atul kr. sri.