Allahabad High Court High Court

Atul Singh vs State Of U.P. on 12 July, 2010

Allahabad High Court
Atul Singh vs State Of U.P. on 12 July, 2010
Court No. - 28

Case :- BAIL No. - 4023 of 2010

Petitioner :- Atul Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Santosh Kumar Pandey,Niranjan Singh,Nisar Ahmad
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA and perused
the record.

The learned counsel for the applicant submitted that the applicant is in jail for
last four months. It was also submitted that the applicant has been falsely
implicated in the instant case. All the offences are triable by the Magistrate.

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
accused, 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 Atul Singh involved in the case crime no.74 of 2010, under
sections 384, 504, 507 IPC police station Manikpur, district Pratapgarh, 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 :- 12.7.2010
RKSh