Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1012 of 2010 Petitioner :- Buddh Singh Respondent :- State Of U.P. Petitioner Counsel :- Mahesh Kumar Gupta,Dinesh Kumar Gupta Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and the learned A.G.A. for
the State.
It is argued by the learned counsel for the applicant that the
applicant is not named in the F.I.R. and he is said to be standing
nearby and the co-accused Babu Ram has been granted bail by an
earlier order dated 5.1.2010 passed by this Court observing that the
mail role of firing to the deceased has been assigned to Bhagwati
Saran and Narendra. Learned A.G.A. could not dispute this
position.
Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Buddh Singh involved in Case Crime No. 654 of
2009, under sections 302, 120 B IPC, Police Station Kotwali
Jalaun, district Jalaun, 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 :- 11.1.2010
HSM