Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15623 of 2010 Petitioner :- Pappu @ Sani Respondent :- State Of U.P. Petitioner Counsel :- S.A. Imam,Samir Garg 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 co-
accused Than Singh and Nanhey have been allowed bail and the
case of the present applicant is on the same footings.
The factual position is not disputed by the learned AGA. It is
contended that the applicant inflicted injuries by iron road to the
deceased.
Perused the bail order of the co-accused. The case of the present
applicant is on the same footings. The applicant is in Jail since 25.4 .
2010.
Considering the nature of accusation and the severity of punishment in
case of conviction and the nature of supporting evidence, reasonable
apprehension of tempering of the witnesses and prima facie
satisfaction of the Court in support of the charge, the applicant is
entitled to be released on bail.
Let the applicant Pappu alias Sani involved in Case Crime No. 97
of 2008 under Sections 396, 376, 412,120-B IPC Police Station
Adampur, District J.P.Nagar 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 :- 4.8.2010
SU.