Allahabad High Court High Court

Narendra Singh vs State Of U.P. on 6 January, 2010

Allahabad High Court
Narendra Singh vs State Of U.P. on 6 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 150 of 2010
Petitioner :- Narendra Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kumar Shukla
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicant that the aplicant is
innocent and has been falsely implicated. It is stated that the general
allegations of pelting stones at the Police party which had come to investigate
some complaint in which one home guard is said to have been injured, have
been made against the applicant. It is further stated that the incident took
place at night and it was not possibler for the police party to identify anyone
It is further submitted that the Smt. Chandrawati and Raghubeer Singh have
already been granted bail in Case crime no.149 of 2009 by this Court on 27-
10-2009 and 11-11-2009 in Bail Application No.26152 of 2009. It is furrther
submitted that the case of the applicant stands on the same footing and
claimed parity. He is in jail since 1-9-2009 and has got no other criminal
history.

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

Let the applicant Narendra Singh involved in Case crime no.149 of 2009
under section 147, 332, 353, 307, 323, 504, 506 IPC Section 3(1) X of SC/ST
Act Police Station Pachokhara district Firozabad be released on bail on his on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the Court concerned.

Dt: 26-10-2009

Order Date :- 6.1.2010
IA