Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20870 of 2010 Petitioner :- Manju @ Manoj Kumar Respondent :- State Of U.P. Petitioner Counsel :- Anurag Shukla Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicant has contended that role of the applicant is
of catching hold and allegation against firing is against co-accused Balloo
alias Trivendra. The applicant is in jail since 15.5.2010.
Learned A.G.A. has contended that the applicant was arrested on spot and
he caught hold the deceased.
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 in support
of the charge and distinguishing the case of the applicant to that of co-accused
Balloo alias Trivendra, the applicant is entitled to be released on bail.
Let the applicant Manju alias Manoj Kumar involved in case crime no. 201
of 2010, under section 302, 506 IPC, P.S. Dhoomanganj, District Allahabad
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 :- 9.8.2010
Masarrat