Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17733 of 2010 Petitioner :- Arvind Singh And Another Respondent :- State Of U.P. Petitioner Counsel :- Amit Saxena Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicants, learned A.G.A. and perused
the record.
It is submitted by the learned counsel for the applicants that the
applicants are innocent and have been falsely implicated. He further
submits that the main accused is Vijay Bahadur Singh and the
applicants have been implicated in this case merely because they are the
relatives of the main accused. They have no concern with the alleged
offence. He further submits that it is purely a dispute of civil nature
which has been, maliciously, dragged into criminal Court. He further
submits that in Writ Petition No. 11343 of 2010 (Vijay Bahadur Singh
and others Vs. State of UP and others) filed by Vijay Bahadur Singh
and others, a division Bench of this Court by order dated 30.6.2010 had
stayed their arrest. The applicants have no criminal history and are in
jail since 21.5.2010.
Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel
for the parties, I am of the view that the applicants have made out a case
for bail.
Let the applicants Arvind Singh & Smt. Sunita Singh involved in Case
Crime No. 767 of 2010 under Sections 419, 420, 406 I.P.C., Police
Station Line Bazar, District Jaunpur be released on bail on their
furnishing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned.
Order Date :- 13.7.2010
IA