Allahabad High Court High Court

Param Pal Singh vs State Of U.P. on 11 January, 2010

Allahabad High Court
Param Pal Singh vs State Of U.P. on 11 January, 2010
Court No. - 8

Case :- BAIL No. - 197 of 2010

Petitioner :- Param Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Kumar Shahi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Counter affidavit filed today is taken on record.
Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.

The submission of learned counsel for the applicant is that the
applicant is innocent and has falsely been implicated in the
instant case. It is further submitted that the offences so levelled
against the accused applicant are triable by Magistrate. The
applicant is in jail since 13.10.2009 and there is no criminal
history of the applicant, as mentioned in paras 13 and 14 of the bail
application, which has not been controverted by the State.
Considering the overall aspects of the matter, I hereby provide
that applicant be released on bail in Case Crime No.259 of 2009,
under Sections 377, 506 IPC, P.S. Paraspur, District Gonda, on
his filing a personal bond and two sureties each in the like
amount to the satisfaction of the court concerned.
Order Date :- 11.1.2010
A