Allahabad High Court High Court

Sri Pal vs State Of U.P. on 18 January, 2010

Allahabad High Court
Sri Pal vs State Of U.P. on 18 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 952 of 2010

Petitioner :- Sri Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Vikas Chandra Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is pointed out by the learned counsel for the applicant that the similarly
placed co-accused Bittu alias Totala has already been granted bail and the
case of the applicant is similar and he was also not named in the FIR but his
complicity was disclosed in the extra judicial confession before the police.
The applicant has no criminal history.

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 Sri Pal involved in case
crime No. 614 of 2008, under Section 302/120B I.P.C P.S. Loni, district
Ghaziabad 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 :- 18.1.2010
sfa/