Allahabad High Court High Court

Sharun vs State Of U.P. on 2 April, 2010

Allahabad High Court
Sharun vs State Of U.P. on 2 April, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7259 of 2010

Petitioner :- Sharun
Respondent :- State Of U.P.
Petitioner Counsel :- R. K. Mishra
Respondent Counsel :- Govt Advocate

Hon'ble Surendra Singh,J.

Applicant-Sharun seeks bail in Case Crime No.741 of 2009, under
Sections 147,148,149,457,302,323,504 IPC, Police Station Kemari,
District Rampur.

Heard learned counsel for the applicant as well as learned AGA for the
State and perused the material placed on record.

It is argued by the learned counsel for the applicant that similarly placed
co-accused Intzar has been granted bail by this Court on 17.2.2010 vide
Criminal Misc. Bail Application No.3648 of 2008, thus the applicant also
deserves to be released on bail at this stage.

The bail is, however, opposed by the learned A.G.A.

The points pertaining to nature of accusation, severity of punishment,
reasonable apprehension of tampering the witnesses, prima facie,
satisfaction regarding proposed evidence and genuineness of the
prosecution case were duly considered.

Considering the totality of circumstances of the case, I consider it a fit
case to enlarge the applicant on bail.

Without expressing any opinion on the merits of the case, let the
applicant-Sharun involved in aforesaid crime be released on bail on his
furnishing a personal bond and two sureties each in the like amount to
the satisfaction of the court concerned

Order Date :- 2.4.2010
Mt/