Rupendra vs State Of U.P. on 29 January, 2010

0
33
Allahabad High Court
Rupendra vs State Of U.P. on 29 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2202 of 2010

Petitioner :- Rupendra
Respondent :- State Of U.P.
Petitioner Counsel :- S. S. Tripathi,A. P. Tewari
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is argued by the learned counsel for the applicant that the applicant is not
named in the FIR. There is only extra judicial confession against the applicant
and that subsequently after ten days, a country made pistol was recovered
from him. It is further argued that the pieces of evidence are not sufficient to
connect the applicant with the offence. The co-accused Nanhey, Hirdesh and
Dharam Dass, who have been assigned similar role have been granted bail.

Per contra, learned AGA opposed the prayer for bail and argued that so far as
the applicant is concerned, a country made pistol was recovered from him
which is distinction from other co-accused.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant. Rupendra involved in case
crime No. 78 of 2009, under Sections 148, 460, 411, 302 read with section
149 I.P.C and 3(2) 5 of SC/ST Act, Police station Bisauli, district Badaun be
released on bail on his executing a heavy personal bond and furnishing two
heavy sureties each in the like amount to the satisfaction of court concerned
with the conditions:

1. That the applicant will not tamper with the witnesses.

2. The applicant will appear before the court on each and every date.

3. He shall report to the police station concerned in the first week of each
month to show his good conduct and behaviour.

Order Date :- 29.1.2010
sfa/

LEAVE A REPLY

Please enter your comment!
Please enter your name here