Allahabad High Court High Court

Birjoo vs State Of U.P. on 22 January, 2010

Allahabad High Court
Birjoo vs State Of U.P. on 22 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 3558 of 2009

Petitioner :- Birjoo
Respondent :- State Of U.P.
Petitioner Counsel :- Vidit Narayan Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by learned counsel for the applicant that the informant and two
other witnesses have turned hostile and did not support the prosecution case.
Learned AGA could not dispute the said fact.

Looking to the aforesaid fact, which is not disputed by learned AGA, I
consider it appropriate to release the applicant on bail.
Let the applicant Birjoo involved in case crime no. 258/2006, under Sections
302, 120-B I.P.C., P.S. Kavinagar, District Ghaziabad be released on bail on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of Court concerned.

Order Date :- 22.1.2010
AKG/-