Court No. - 28 Case :- BAIL No. - 5558 of 2010 Petitioner :- Ajay Respondent :- State Of U.P. Petitioner Counsel :- K.K. Tewari Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant, the learned AGA and perused the
record.
The learned counsel for the applicant submitted that according to the recovery
memo only a sum of Rs. 4,000/- was recovered from the applicant but there is
no material to connect the same with the instant crime. It was further
submitted that the applicant has been falsely implicated by the police.
There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of offence and evidence, complicity of the
applicant, the severity of punishment and submissions of the learned counsel
for the applicant and the learned AGA, I am of the view that the applicant has
made out a case for bail.
Let the applicant Ajay involved in the case crime no.56 of 2010 under
sections 394/411 IPC, police station Laharpur, district Sitapur, be released on
bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the CJM concerned.
Order Date :- 30.7.2010
RKSh