Allahabad High Court High Court

Brijmal Singh @ Vimal vs State Of U.P. on 25 June, 2010

Allahabad High Court
Brijmal Singh @ Vimal vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15975 of 2010

Petitioner :- Brijmal Singh @ Vimal
Respondent :- State Of U.P.
Petitioner Counsel :- Ashish Kumar Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant contended that in the present
case, applicant was released on bail. He was apprehended by the
G.R.P. Cantt. on 15.7.2009 and subsequently, he was challaned on
16.7.2009 showing recovery of country made pistol and he was
sent to jail. Hence, he could not appear before the trial Court., Non
Bailabnle Warrant was issued, hence,subsequently applicant
surrendered and was sent to jail. He is in jail since 26.5.2010.

In this view of the matter, without expressing any opinion on
merits of the case, let the applicant namely, Brijmal Singh @
Vimal be released on bail in Case Crime No. 306 of 2007, under
Sections 323, 325, 393 and 308 I.P.C., P.S. Shivpur, District
Varanasi, on his furnishing a personal bond with two sureties each
in the like amount to the satisfaction of the Court concerned.

Order Date :- 25.6.2010
S.A.A.Rizvi