Allahabad High Court High Court

Mukesh Singh vs State Of U.P. on 10 August, 2010

Allahabad High Court
Mukesh Singh vs State Of U.P. on 10 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 11946 of 2010

Petitioner :- Mukesh Singh
Respondent :- State Of U.P.
Petitioner Counsel :- K.K. Rao,Anil Kumar Singh Baghel
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that
there are cross cases. From the side of the applicant four
persons have received injuries and there is change in
prosecution version and deceased had received one firearm
wound of entry with corresponding exist wound whereas as
per F.I.R. version the applicant and two co-accused had
fired shot at the deceased.

Learned A.G.A. contended that applicant was also involved
in committing the murder of the deceased.

There are cross cases. Both the sides have received
injuries. Applicant has no criminal history and he is in jail
since 13.2.2010.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.

Let the applicant Mukesh Singh involved in Case Crime No.
995 of 2009 , under Sections 147, 148, 149, 323, 504, 302
IPC Police Station Bansgaon District Gorakhpur 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 :- 10.8.2010

Atul kr. sri.