Allahabad High Court High Court

Bood Singh & Another vs State Of U.P. on 16 July, 2010

Allahabad High Court
Bood Singh & Another vs State Of U.P. on 16 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18177 of 2010

Petitioner :- Bood Singh & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Shamsher Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicants that there are
cross cases. Co-accused Smt. Mahendra Kaur and Smt. Jogendra
Kaur have been allowed bail by this Court and case of applicants are
on the same footings.

Sri A.K.Srivastava, learned counsel for the complainant contended that
the circumstantial evidence is against the applicants and they were
involved in the brutal murder of the deceased.

Learned A.G.A. supported the arguments of the learned counsel for
the complainant.

There are cross cases. Both the sides have received injuries. The
applicants have no criminal history and are in jail since 27.4.2010 and
15.4 .2010 respectively.

Considering the facts and circumstances of the case and submissions
made by the learned counsel for the applicant and without expressing
any opinion on the merits of the case, the applicant is entitled to be
released on bail.

Let the applicants Bood Singh and Santa Singh involved in Case
Crime No. 104 of 2010 under Sections 147, 148, 149, 364, 302, 201,
436, 307, 395, 427, 412 IPC Police Station Parishitgarh, District
Meerut be released on bail on their furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 16.7.2010
SU.