Allahabad High Court High Court

Sanje @ Pusa And Another vs State Of U.P. on 1 February, 2010

Allahabad High Court
Sanje @ Pusa And Another vs State Of U.P. on 1 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 110 of 2010

Petitioner :- Sanje @ Pusa And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Yogesh Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicants and learned AGA.

It is argued that there is no distinction of the case of the applicant from the
case of the Rakesh who was granted bail by earlier order of Hon’ble Ravindra
Singh, J, on 15.06.2009. This is a case of circumstantial evidence.

Learned AGA does not dispute this position.

Having heard the submission of the learned counsel for the parties and
without expressing any opinion on merits of the case, let the applicants Sanje
@ Pusa and Ram Autar involved in Case Crime 257 of 2009, under Section
147, 302,201 IPC, Police Station Ramgarh, District Firozabad be released on
bail on his furnishing a personal bond with two sureties each in like amount to
the satisfaction of the court concerned with the conditions.

1. That the applicnt shall not tamper with the evidence.

2. That he shall report to the court of C.J.M concerned in the first week of
each month to show his good conduct and behaviour till conclusion of the
trial.

Order Date :- 1.2.2010
ARS