Court No. - 43 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12414 of 2010 Petitioner :- Ravindra Yadav Respondent :- State Of U.P. Petitioner Counsel :- Sunil Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Learned A.G.A. files counter affidavit
Heard learned counsel for the applicant, the learned A.G.A. and perused the
record.
It is contended by learned counsel for the applicant that according to the
prosecution version, the applicant, co-accused Jai Mangal Yadav and Rajesh
Yadav discharged the shots, consequently the deceased sustained gun shot
injury. According to the post-mortem examination report, the deceased has
sustained only one fire wound of entry on front side of the abdomen, it has not
been specified as to whose shot hit the deceased, the co-accused Jai Mangal
Yadav alias Shiv Mangal has been released by another bench of this Court by
order dated 2.7.2010 in Criminal Misc. Bail Application No. 12118 of 2010.
The case of the applicant is based on the same footing with the case of the
above mentioned co-accused. The applicant is having no criminal antecedent.
He is in jail since 15.4.2010.
In view of 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 Ravindra Yadav involved in case crime no. 349 of 2010
under Sections 147, 148, 149, 307, 302 I.P.C. And 7 Criminal Law
Amendment Act, Police Station Mohhmadabad Gohna, District Mau 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.
Order Date :- 13.7.2010
Su