Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16400 of 2010 Petitioner :- Sohan Yadav @ Chhangu Respondent :- State Of U.P. Petitioner Counsel :- Ramesh Chandra Gupta -2 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 Raju Sahu
has already been allowed bail who was named in the FIR but the applicant is
not named in the FIR and his name appeared in the statement of Jai Karan
Singh and on the parity ground the applicant is entitled for bail. The applicant
is in jail since 20.11.2009.
Learned A.G.A. has contended that the applicant was also involved in
committing murder of the deceased.
Co-accused Raju Sahu has already been allowed bail. The applicant was not
named in the FIR.
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 Sohan Yadav alias Chhangu involved in case crime no.
246 of 2009, under section 302, 201 IPC, P.S. Thariyaon, District Fatehpur
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 :- 1.7.2010
Masarrat