Court No. - 8 Case :- BAIL No. - 3963 of 2009 Petitioner :- Sanjay Kumar Respondent :- State Of U.P. Petitioner Counsel :- Rajendra Singh,Shailendra Kumar Singh Respondent Counsel :- G.A. Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned Additional Government
Advocate and perused the F.I.R. and other relevant papers on the record
and also perused the bail order of the present accused-applicant relating
to Case Crime No. 139 of 2009, under Section 376 IPC read with
Section 3 (2) V SC/ST Act, police station Munshiganj, district
Sultanpur vide order dated 17.09.2009 passed in Criminal Misc. Case
No. 6115 (B) of 2009.
Submission of learned counsel for the applicant is that the allegations
levelled against the accused-applicant in the present case are under
Sections 363 & 366 IPC only and as the accused-applicant has already
been granted bail in case registered under Section 376 IPC, as such, he
may be enlarged on bail in the present case also.
Considering the facts and circumstance of the case and, I direct that the
applicant be released on bail in case Crime No. 139 of 2009 u/s 363/366
IPC, police station Munshiganj, district Sultanpur on his filing a
personal bond and two sureties each in the like amount to the
satisfaction of the court concerned/remand Magistrate.
Order Date :- 27.1.2010
Pradeep/-