Court No. - 28 Case :- BAIL No. - 5360 of 2010 Petitioner :- Rajesh Kumar Respondent :- State Of U.P. Petitioner Counsel :- Ajay Pratap Singh Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and
perused the record.
The learned counsel for the applicant submitted that even according to
the suicide note no case is made out against the applicant. It there was
some property dispute between the applicant and the deceased and the
deceased committed suicide due to that reason, the applicant cannot be
held responsible. It was also submitted that the suicide note has been
concocted by the police.
There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.
Let the applicant Rajesh Kumar involved in case crime No. 315 of 2010
under section 306 IPC, P.S. Haliapur, District Sultanpur be released on
bail on his furnishing a personal bond and two sureties each in the like
amount to the satisfaction of the Chief Judicial Magistrate, Sultanpur.
Order Date :- 20.7.2010
MTA