Allahabad High Court High Court

Pappu vs State Of U.P. on 1 February, 2010

Allahabad High Court
Pappu vs State Of U.P. on 1 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2401 of 2010

Petitioner :- Pappu
Respondent :- State Of U.P.
Petitioner Counsel :- Hasan Abidi
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

It is argued by the learned counsel for the applicant that the co-accused
Rakesh Singh and Krishna Pal Singh have been granted bail by earlier orders
of this Court and the case of the applicant is not distinguishable.

Learned A.G.A. could not dispute this position.

Having heard the submission of the learned counsel for the parties and
without expressing any opinion on the merits of the case, let the applicant
Pappu involved in Case Crime No. 581 of 2009, under Section 302/201/34
IPC, Police Station Bhojpur, Districr Morasabad be released on bail on his
furnishing a personal bond with two sureties each in like amount to the
satisfaction of the Court concerned.

Order Date :- 1.2.2010
ARS