Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15722 of 2010 Petitioner :- Vipin Kumar @ Pinda Respondent :- State Of U.P. Petitioner Counsel :- Santosh Singh,Sudist Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.
Learned counsel for the applicant contended that earlier father of
the deceased gave report to the police on 24.12.2009 that his son
deceased Amit consumed liquor and committed suicide.
Panchayatnama was conducted in presence of villagers. No post-
mortem report was conducted. Subsequently, after a month of
incident on suspicion report was lodged by the wife of the
deceased, implicated the applicant. However, the applicant is in
jail since 14.4.2010.
In this view of the matter, without expressing any opinion on
merits of the case, let the applicant namely, Vipin Kumar @
Pinda be released on bail in Case Crime No.24 of 2010, under
Sections 302 and 120-B I.P.C., P.S. Jani, District Meerut on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned
Order Date :- 23.6.2010
S.A.A.Rizvi