Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17597 of 2010 Petitioner :- Pradeep Respondent :- State Of U.P Petitioner Counsel :- Vinod Tripathi Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and the learned A.G.A.
It is contended by learned counsel for the applicant that applicant is not
named in the FIR, during investigation name of the applicant has been
disclosed. According to their statement the applicant was armed with lathi
whereas co-accused Gange and Sonu were armed with country made pistol.
According to medical examination report the fire arm injury was grievous in
nature, the remaining injuries were simple in nature. The case of the applicant
is distinguishable with the case other co-accused who were armed with fire
arm. The applicant is in jail since 30.4.2010.
In view of the facts, circumstances of the case, 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 Pradeep involved in case crime no. 142 of 2010 under
Sections 147, 148, 149, 307, 323, 452 I.P.C. and section 3(2)V SC/ST Act,
P.S. Bahsuma District Meerut be released on bail on his furnishing a personal
bond and two heavy sureties each in the like amount to the satisfaction of the
Court concerned with the following conditions:
1. that he will not temper with the evidence and
2. he shall report to the court of C.J.M. concerned in the first week of
each month to show his good conduct and behaviour till conclusion of
the trial.
In default, the bail granted to the applicant shall be deemed cancelled
and he shall be taken in to custody forthwith.
Order Date :- 21.7.2010
RPD