Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20183 of 2010 Petitioner :- Saleem Respondent :- State Of U.P. Petitioner Counsel :- Janardan Yadav,Sheo Ram Singh Respondent Counsel :- Govt.Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicant has contended that there are cross cases
and from side of the applicant 2 persons have received injuries and they were
examined on 4.10.2005 and 8.10.2005 and FIR could not be lodged at that
time because applicant was sent to jail and after release the cross FIR has
been lodged. The applicant is in jail since 15.11.2005.
Learned A.G.A. has contended that the applicant and other co-accused were
involved in inflicting injury and committing murder of the deceased.
There are cross cases and from side of the applicant 2 persons have
received injuries.
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 Saleem involved in case crime no. 491 of 2005, under
section 302, 504, 506 IPC, P.S. Mubarakpur, District Azamgarh 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 :- 3.8.2010
Masarrat