Court No. - 28 Case :- BAIL No. - 5070 of 2010 Petitioner :- Manush And Another Respondent :- State Of U.P. Petitioner Counsel :- M.L. Syal,Shashi Kiran Arya Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicants, the learned AGA and perused
the record.
The learned counsel for the applicant submitted that all the offences are
triable by the Magistrate. It was further submitted that the applicants have
been falsely implicated due to enmity.
There does not appear to be any reasonable ground to believe that the
applicants will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of offence and evidence, complicity of the
accused, the severity of punishment and submissions of the learned counsel
for the applicants and the learned AGA, I am of the view that the applicants
have made out a case for bail.
Let the applicants Manush and Mustafa involved in the case crime no. 379 of
2008 under sections 147, 352, 427, 504, 506, 323 IPC and section 3(1)(X) of
the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act,
police station Manjhila, district Hardoi, be released on bail on their each
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 12.7.2010
RKSh