Allahabad High Court High Court

Sonu Singh vs The State Of U.P. on 1 July, 2010

Allahabad High Court
Sonu Singh vs The State Of U.P. on 1 July, 2010
Court No. - 8

Case :- BAIL No. - 4196 of 2010

Petitioner :- Sonu Singh
Respondent :- The State Of U.P.
Petitioner Counsel :- J.N. Singh
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and learned AGA and perused the
record.

The learned counsel for the applicant submitted that the applicant was serving
as a Waiter in the complainant’s hotel and his wages were in arrears. The
applicant has been falsely implicated in this case by the complainant. It was
further submitted that the alleged recovery has been planted by the Police in
connivance with the complainant. The recovery was made near a Bus Station,
where the presence of the public witnesses are alleged but none has been cited
as witness in the recovery memo. It is also submitted that all the offences are
triable by the Magistrate.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Sonu Singh involved in Case Crime No. 17 of 2010, under
sections 457, 380 and 411 IPC, P.S. Hussainganj, District Lucknow be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the Chief Judicial Magistrate concerned.

Order Date :- 1.7.2010
shailesh