Court No. - 5 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15371 of 2010 Petitioner :- Ballu & Another Respondent :- State Of U.P. Petitioner Counsel :- T.A. Khan Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned Counsel for the applicants and learned A.G.A.
It is submitted by learned counsel for the applicants that it is a case in which
nobody has sustained any injury. The applicants are in jail since 23.4.2010.
After considering the facts and circumstances of the case and the submissions
made by the learned counsel for the applicants and without expressing any
opinion on the merits of the case, the applicants are entitled to be released on
bail.
Let the applicants Ballu and Imamuddin involved in Case Crime No. 185 of
2010, under Sections 147, 307 IPC, Police Station Simbhawali District
Ghaziabad be released on bail on their furnishing a personal bond and two
heavy sureties each of the like amount to the satisfaction of the Court
concerned with the condition that the applicants shall not tamper with the
evidence and they shall report to the court of C.J.M. concerned in the first
week of each month till conclusion of the trial to show their good behaviour.
In default of the above condition the bail granted to them shall be deemed
cancel and they shall be taken into custody by the C.J.M. concerned.
Order Date :- 18.6.2010
RPD