Court No. - 45 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34917 of 2009 Petitioner :- Bunty @ Baniya Respondent :- State Of U.P. Petitioner Counsel :- Pankaj Kumar Shukla Respondent Counsel :- Govt Advocate Hon'ble Vijay Kumar Verma,J.
Heard Sri Pankaj Kumar Shukla, Advocate appearing on behalf of the
applicant and AGA for the State.
As per prosecution case, on 30.09.2009 at 9.30 a.m. a large crowd under the
leadership of Mahendra Pal Dixit and Ram Gopal Dixit assembled at the
railway station, pelted stones and set the boggies of Mahananda Express afire.
It is submitted by the learned counsel for the applicant that there are general
allegations in the FIR and no specific role has been assigned to the applicant
except the leaders.
Learned AGA opposed the application for bail.
Having regard to all the facts and circumstances of the case, but without
expressing any opinion about merit of the case, the applicant may be released
on bail. It is worthwhile to mention that other co-accused also have been
enlarged on bail by other Benches of this Court.
Let the applicant Bunty @ Baniya son of Nathu Ram @ Natha Ram be
released on bail in case crime no. 155 of 2009 under sections 147, 148, 332,
353, 336, 427, 436, 307, 504 IPC, 7 Criminal Law Amendment Act and 5/6
Prevention of Public Property Damage Act and 151/152 Railway Act, P.S
G.R.P. Aligarh (Hathras Junction) Aligarh on his executing a personal bond
of Rs 40,000/- and furnishing two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 22.1.2010
yachna