Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1557 of 2010 Petitioner :- Veeru @ Veerpal And Another Respondent :- State Of U.P. Petitioner Counsel :- Umesh Shankar Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and learned Additional
Government Advocate.
It is argued by the learned counsel for the applicants that no one
has been named in the FIR. Four persons are said to have fired and
there was only one injury. The main role of firing has been
assigned to the co-accused Mahendra in the statement of the
informant under sectijon 161 Cr.P.C.
Per contra, learned AGA opposed the prayer for bail and tried to
support the judgement of the court below.
Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicants
Veeru alias Veerpal and Kanahai, involved in case crime No. 472
of 2009, under sections 302/323/452 IPC, police station Banda,
district Shahjahanpur, be released on bail on their furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the Court concerned.
Order Date :- 21.1.2010
Ishrat