Allahabad High Court High Court

Sunil Singh @ Tunnu Singh vs State Of U.P on 15 July, 2010

Allahabad High Court
Sunil Singh @ Tunnu Singh vs State Of U.P on 15 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16292 of 2010

Petitioner :- Sunil Singh @ Tunnu Singh
Respondent :- State Of U.P
Petitioner Counsel :- Rajeev Chaddha,Manoj Kumar Chandel
Respondent Counsel :- Govt Advocate,Jai Prakash Singh

Hon'ble Ravindra Singh,J.

Heard Sri Jai Prakash Singh appearing on behalf of the complainant, learned
counsel for the applicant and learned A.G.A.

It is contended by learned counsel for the applicant that in the present case
four unkown persons and applicant are named in the F.I.R. It is alleged that
the co-accused Ravi Singh @ Bablu Singh @ Sonu Singh and one unknown
miscreant who were having the firearm caused injuries on the person of the
deceased. The allegation against the applicant is that at his residence on
15.5.2010. The conspiracy was hatched by which. It is contended that the
accused persons was hatched the conspiracy on 15.07.2020, but the detail of
the conspiracy has not been disclosed by any witness during investigation, the
applicant did not cause any injury, even the applicant was present at the
alleged place of occurrence. The applicant is in jail since 15.5.2010.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.

Let the applicant Sunil Singh @ Tunnu Singh involved in case crime no. 1338
of 2010, under Sections 147, 148, 149, 302, 120B IPC and 7th Criminal Law
Amendment Act
, P.S. Sarai Lakhansi, District-Mau be released on bail on his
furnishing a personal bond and two heavy sureties each in the like amount to
the satisfaction of the Court concerned with the conditions that:-

1. That the applicant shall not tamper with the evidence.

2. That he shall report to the Court of C.J.M. concerned in the first week of
each month to show his good conduct and behaviour till conclusion of the
trial.

In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 15.7.2010
Ashish Tripathi