Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15823 of 2010 Petitioner :- Rajan Awasthi Respondent :- State Of U.P. Petitioner Counsel :- Ajay Singh Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicant submitted that one accident took place in
which a girl died by a Truck. The villagers agitated and there was protest on
their behalf in which some persons fired. However, on the basis of false
allegation F.I.R. was lodged against 12 persons including the applicant.
Specific role of fire was assigned to co-accused namely Prabhakar Awasthi
causing the fire arm injury to the deceased. The prayers for bail of co-accused
namely Rajan Alias Vishnu and Anand Bihari Dixit @ Bachcha have already
been allowed by this Court on 21st-24th May, 2010 respectively. The
applicant is in jail since 06.02.2010.
In view of aforesaid fact and without observation on merit, let the applicant
namely Rajan Awasthi be released on bail in Case Crime No. 107 of 2010,
under Sections 147, 148, 149, 302, 394, 411, 436, 286, 34 I.P.C. and 7
Criminal Law Amendment Act, Police Station Kotwali Nagar Banda, District
Banda on his furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.
Order Date :- 24.6.2010
Kamlesh Maurya