Allahabad High Court High Court

Droneveer Singh vs State Of U.P. on 9 July, 2010

Allahabad High Court
Droneveer Singh vs State Of U.P. on 9 July, 2010
Court No. - 8

Case :- BAIL No. - 3583 of 2010

Petitioner :- Droneveer Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ratnesh Agnihotri
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused
the record.

Learned counsel for the applicant submitted that the applicant is in Jail
from last three months. All the offences are triable by the Magistrate.
The alleged recovery has been planted by the police in connivance with
the complainant.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Dronveer Singh involved in Case Crime No. 49 of
2010, under Section 379/411 I.P.C., P.S. GRP, Bareily and Present P.S.
GRP, Hardoi be released on bail on his furnishing a personal bond and
two sureties each in the like amount to the satisfaction of the Chief
Judicial Magistrate concerned.

Order Date :- 9.7.2010
Sanjeet