Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2109 of 2010 Petitioner :- Kunno Singh Alias Tinoo Singh Respondent :- State Of U.P. Petitioner Counsel :- Tarkeshwar Yadav Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and the learned A.G.A.
It is argued by the learned counsel for the applicant that the main role of firing
on the deceased has been assigned to co-accused Sona Singh and the case of
the applicant is distinguishable from Sona Singh and the motive was also with
Sona Singh and not with the applicant.
Per contra, learned AGA opposed the prayer for bail.
Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant. Kunnoo Singh alias Tinoo
Singh involved in case crime No. 89 of 2008, under Section 302 I.P.C., P.S.
Nagara, district Ballia be released on bail on his executing a personal bond
and furnishing two sureties each in the like amount to the satisfaction of court
concerned.
Order Date :- 28.1.2010
sfa/