Allahabad High Court High Court

Bhanu Pratap Singh vs State Of U.P. on 21 June, 2010

Allahabad High Court
Bhanu Pratap Singh vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15467 of 2010

Petitioner :- Bhanu Pratap Singh
Respondent :- State Of U.P.
Petitioner Counsel :- R.P. Singh,Sunil Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that in fact Bolero was parked in
front of gate of the dispensary. When the other side was asked to remove the
same then altercation took place. They abused, damaged and broken the glass
and counter of the dispensary and they have received injury from the broken
glass of the dispensary. However, on the basis of false allegation first
information report was lodged. When the report of the applicant was not
registered then an application was moved under Section 156(3) Cr.P.C. and
on direction of the learned Magistrate, concerned the cross report was
registered. In the present case, the applicant is in jail since 14.4.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Bhanu Pratap Singh be enlarged on bail on his furnishing a personal
bond with two sureties each in the like amount to the satisfaction of court
concerned in Case Crime No.102 of 2010, under Section 324, 323, 504 and
307 IPC, P.S. Sujanganj, District Jaunpur.

Order Date :- 21.6.2010
Pramod