Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18357 of 2010 Petitioner :- Udai Raj Respondent :- State Of U.P. Petitioner Counsel :- Ravindra Prakash Srivasta Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.
Learned counsel for the applicant has contended that co-accused Nank
Kishore has been granted bail by this court and there is no allegation of firing
against the applicant. The applicant is in jail since 22.3.2010.
Learned A.G.A. has contended that main allegation is against co-accused
Bhorai.
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 and distinguishing the case of the applicant to that of co-accused
Bhorai, the applicant is entitled to be released on bail.
Let the applicant Udai Raj involved in case crime no. 136 of 2010, under
section 147, 148, 149, 302, 504, 506, 34 IPC and 3/25 Arms Act, P.S.
Paikoliya, District Basti 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 :- 19.7.2010
Masarrat