Allahabad High Court High Court

Ranvir Singh vs State Of U.P. on 13 July, 2010

Allahabad High Court
Ranvir Singh vs State Of U.P. on 13 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17655 of 2010

Petitioner :- Ranvir Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Rajiv Gupta,Dilip Kumar Kesarwani
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 except
last seen evidence there is nothing against the appliant to connect with
murder of the deceased.

Sri Vinod Kumar Sharma, learned counsel for the complainant
contended that the applicant has criminal history of 4 cases and there
is last seen evidence against him.

Learned A.G.A. contended that he has no instruction in the matter.

There is no recovery of any incriminating articles from possession of
the applicant. Except last seen evidence there is nothing against the
applicant to connect with the offence. The applicant has no criminal
history and is in jail since 30.4.2009.

Considering the facts and circumstances of the case and
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 Ranvir Singh involved in Case Crime No. 981
of 2009 under Sections 147, 148, 302 IPC Police Station Kusumra,
District Mainpuri 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 :- 13.7.2010
SU.