Allahabad High Court
Sonu vs State Of U.P. on 3 August, 2010
Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14829 of 2010 Petitioner :- Sonu Respondent :- State Of U.P. Petitioner Counsel :- G.R.S. Pal Respondent Counsel :- Govt.Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
From the perusal of the record it appears that in the present case the applicant
is named in the FIR, it has been lodged on 20.10.2009 at 9.00 A.M. in respect
of the incident with had occurred on 19.8.2009. The alleged kidnapped boy
Vipin Kumar aged about 15 years was taken away by the applicant, he had
gone in his company who has not been recovered. At this stage, the applicant
is having no case for bail, The prayer for bail is refused.
Accordingly this application is dismissed.
Order Date :- 3.8.2010
RPD