Allahabad High Court High Court

Sunil vs State Of U.P. on 5 August, 2010

Allahabad High Court
Sunil vs State Of U.P. on 5 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10623 of 2010

Petitioner :- Sunil
Respondent :- State Of U.P.
Petitioner Counsel :- Dr.G.S.D.Mishra,H.N.Pandey,K.K.Dwivedi
Respondent Counsel :- Govt. Advocate,R.K.S.Chauhan

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, Sri. R.K. S. Chauhan, learned counsel
for the complainant, learned AGA for the State and also perused the record.

It is contended by learned counsel for the applicant that co-accused Sanjeev
Kumar @ Sindhi, Rahul @ Baniya and Virendra Singh @ Pappu have been
allowed bail by this court. The only allegation against the applicant is of
hatching conspiracy.

Learned private counsel from the side of complainant has contended that
applicant was also involved along with co-accused in committing murder of
the deceased.

Learned AGA has also supported the same facts.

Perused bail order of Co-accused persons. the case of the applicant stands on
same footings. He is in jail since 25.11.2009.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Sunil involved in case crime no. 1060 of 2009 under
Sections 147,302,404, 120-B IPC , P.S. Sadar Bazar, Dist. Agra be released
on bail on his furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned.

Order Date :- 5.8.2010
Sushma