Allahabad High Court High Court

Sanjay vs State Of U.P. on 7 July, 2010

Allahabad High Court
Sanjay vs State Of U.P. on 7 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17162 of 2010

Petitioner :- Sanjay
Respondent :- State Of U.P.
Petitioner Counsel :- Jai Shanker Audichya,J.P.S. Jadaun
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned AGA appearing for the State
and perused the record.

It is contended by learned counsel for the applicant that applicant was not
named in F.I.R. and on the basis of second report which was moved after
about 10 days, name of the applicant appeared. There is no recovery of any
incriminating article from the possession of the applicant.

Learned AGA contended that applicant was also involved in committing
murder of deceased along with co-accused Jeetoo.

Co-accused Jeetoo has been granted bail by this court and the case of the
applicant stands on same gooting.

Considering 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 pplicant is also entitled to be released on bail on the
ground of parity.

Let the applicant Sanjay involed in Case Crime No. 34/2010, S.T. No.
109/2010 u/s 364, 302, 201 IPC, P.S. Sasni, District Hathras 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 :- 7.7.2010
Sushma