Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21263 of 2010 Petitioner :- Chhotey Lal Respondent :- State Of U.P. Petitioner Counsel :- Jitendar Pal 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 co-accused Om
Prakash has been allowed bail by this court and the case of the applicant
stands on same footing. The applicant is in jail since 10.12.2009.
Learned A.G.A. has not disputed this factual aspect.
Perused the bail order of co-accused. Case is based on circumstantial
evidence.
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 Chhotey Lal involved in case crime no. 1907 of 2009,
under section 302/364 IPC, P.S. Jahanabad, District Pilibhit 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 :- 11.8.2010
Masarrat