Allahabad High Court High Court

Ashish Singh vs State Of U.P. on 3 August, 2010

Allahabad High Court
Ashish Singh vs State Of U.P. on 3 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20180 of 2010

Petitioner :- Ashish Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Kalindra Kumar Rai,Jai Prakash Rai
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicant that co-
accused Dileep Kumar Singh alias Samrat Singh has been allowed
bail and the case of the present applicant is on the same footings. It is
further contended that the applicant has no criminal history except one
case shown in paragraph 5 of the affidavit.

Learned AGA contended that the applicant was involved in
committing murder of the deceased along with other co-accused.

Perused the bail order of the co-accused. The case of the present
applicant is on the same footings. The applicant is in Jail since 16.5 .
2010.

Considering the nature of accusation and the severity of punishment in
case of conviction and the nature of supporting evidence, reasonable
apprehension of tempering of the witnesses and prima facie
satisfaction of the Court in support of the charge, the applicant is
entitled to be released on bail.

Let the applicant Ashish Singh involved in Case Crime No. 476 of
2010 under Sections 147, 148, 149, 302 IPC & Section 3/25/7/27
Arms Act, Police Station , District be released on bail on his
furnishing a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned.

Order Date :- 3.8.2010
SU.