Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 31107 of 2009 Petitioner :- Chandra Veer Respondent :- State Of U.P. Petitioner Counsel :- Ramesh Sinha Respondent Counsel :- Govt.Advocate,A.K.Shukla,Anil Kumar,V.K. Agnihotri Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, Sri. V.K. Agnihotri and Sri. Anil Kr.
learned counsel for the complainant, learned AGA for the State and also
perused the record.
It is contended by learned counsel for the applicant that co-accused Sukhvir
Singh has allowed bail by this court. The case of the applicant stands on same
footings. Applicant is in jail since 13.08.2009.
Learned private counsel from side of the complainant has contended that
injuries were inflicted first and thereafter she was hanged.
Learned AGA has also supported the same facts.
Perused bail order of co-accused Sukhvir Singh. Initially FIR was lodged
under Section 302 IPC and thereafter converted under Section 306 IPC and
again converted into 302 IPC.
Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court
concerned.
Let the applicant Chandra Veer involved in case crime no. 285 of 2009
under Sections 302,306 IPC, P.S. Sadabad, Dist. Hathras 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 :- 4.8.2010
Sushma