Court No. - 29 Case :- BAIL No. - 5800 of 2010 Petitioner :- Brajkishore Respondent :- State Of U.P. Petitioner Counsel :- Anurag Shukla,Dheeraj Srivastava Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the accused applicant and learned
counsel for the State.
Perused the F.I.R./recovery memo and other relevant papers filed
in support of the bail application.
Submission of the learned counsel for the accused applicant is
that, as alleged, the accused applicant was not arrested on the
spot. The name of the accused applicant came to light from the
statement of the co-accused who were arrested on the spot. It is
further submitted by the learned counsel that the accused applicant
has falsely been implicated in the present case. The accused
applicant surrendered in the court and nothing incriminating was
recovered from the possession of the accused applicant. The
accused applicant is in jail since 19th May of 2010 and the accused
applicant had no criminal history before the challan in the present
case.
Considering the facts and circumstances of the case, let the
accused applicant Brajkishore be enlarged on bail in Case Crime
No. Nil of 2010, u/S 41/411 I.P.C., P.S. Nighasan, District Khiri
Lakhimpur on his furnishing a personal bond and two local and
reliable sureties each in the like amount to the satisfaction of the
court concerned/Remand Magistrate.
Order Date :- 3.8.2010
Kan