Allahabad High Court High Court

Kunwar Pal vs State Of U.P. on 16 June, 2010

Allahabad High Court
Kunwar Pal vs State Of U.P. on 16 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15079 of 2010

Petitioner :- Kunwar Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Hemendra Pratap Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned AGA for the
State.

It has been contended by the learned counsel for the applicant that
the applicant is in jail since 5.3.2010 in connection with an offence
under section 364 IPC. He further submitted that there is a quarrel
between two brothers and civil litigation is already going on. There
is a delay of nine months in lodging the FIR.

Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.

Let applicant Kunwar Pal son of Dilip Singh involved in case
crime no. 24 of 2010, under section 364 IPC, Police Station
Charra, District Aligarh be released on bail on his executing a
personal bond and furnishing two sureties each in the like amount
to the satisfaction of the court concerned.

Order Date :- 16.6.2010
SR