Allahabad High Court High Court

Sintoo vs State Of U.P on 30 June, 2010

Allahabad High Court
Sintoo vs State Of U.P on 30 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16289 of 2010

Petitioner :- Sintoo
Respondent :- State Of U.P
Petitioner Counsel :- S.K. Mishra
Respondent Counsel :- Govt Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the applicant, learned A.G.A. for the
State and perused the record.

It is submitted by learned counsel for the applicant that the missing
report was lodged by the complainant on 19.12.2009 and nothing
was stated against the applicant in the missing report.
Subsequently, F.I.R. was lodged on 27.12.2009 naming the
applicant and others. It was submitted that the only evidence
against the applicant is of last seen in the company of the victim.
There is no recovery at the instance of the applicant .

It was further submitted that the co-accused Jai Kishore @ Guddu
has been granted bail by another Bench of this Court vide order
dated 21.6.2010 passed in Criminal Misc. Bail Application No.
15474 of 2010.

The role of the applicant is identical with the role of co-accused Jai
Kishore @ Guddu. Hence the applicant is also entitled to bail.

Let the applicant Sintoo involved in case crime no. 655 of 2009,
under section 364 I.P.C., P.S. Sidhpura, District Kanshi Ram
Nagar be released on bail on executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction
of Court concerned.

Order Date :- 30.6.2010
R.C.