RESERVED Case :- CRIMINAL MISC. BAIL APPLICATION No. - 22426 of 2009 Petitioner :- Sonu Thakur Respondent :- State Of U.P. Petitioner Counsel :- Tufail Hasan Respondent Counsel :- Govt. Advocate Hon'ble Ashok Srivastava,J.
This second bail application has been moved on behalf of the
applicant Sonu Thakur, who is involved in Case Crime No.257 of
2007 under sections 364-A, IPC, P.S. Civil Lines, District Etawah.
The first bail application was disposed of by Hon.V.K.Verma, J.
on 20.5.2009 by a detailed and speaking order.. The relevant first
bail application number is 17854 of 2008. The second bail
application has been released by the learned Judge who had
disposed of the first bail application.
The second bail application has been moved with the contention
that the applicant is in jail since 4.4.2008, that no identification of
the applicant was got done by the investigating officer during the
course of investigation and the applicant has not been named in his
statement under section 164 Cr.P.C.
I have gone through the grounds taken in the first bail application
and in the second bail application. I have also gone through the
order passed by this Court on 20.5.2009. I find that all the grounds
which have been raised here have already been taken by the
applicant in the first bail application. No new ground has been
placed before me which may help the applicant.
In these circumstances the second bail application is also rejected.
Order Date :- 2.4.2010
IA