Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1043 of 2010 Petitioner :- Sunder Lal Respondent :- State Of U.P. Petitioner Counsel :- Madan Singh Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
From perusal of the record, it appears that the applicant was earlier charge
sheeted under sections 363, 366 and 376 I.P.C. and was granted bail by this
Court on 21.10.2009 in Criminal Misc. Bail Application No. 25745 of 2009
and subsequent thereto , Section 368 I.P.C. has been added , hence the
present bail application.
It is submitted by the learned counsel for the applicant that the applicant is
innocent and has been falsely implicated in the case. He further submits
that the applicant was granted bail in the present crime number under
sections 363.366.376 I.P.C. and , in fact, the kidnapped girl never stayed in
the house of the applicant. He further submits that the applicant , merely
being father of the the co accused Karan Singh, has been falsely implicated.
He further submits that the applicant has no criminal history and is in jail
since 16.7.2009.
Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.
Let the applicant Sunder Lal involved in Case Crime No. 977 of 2009
under Section 368 I.P.C., P.S. Shahbad, District Rampur 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 :- 12.1.2010
MLK