Allahabad High Court High Court

Narendra vs State Of U.P. on 30 July, 2010

Allahabad High Court
Narendra vs State Of U.P. on 30 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19809 of 2010

Petitioner :- Narendra
Respondent :- State Of U.P.
Petitioner Counsel :- V.P.Srivastava,Lav Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that
the occurrence had taken place all of sudden when the
Panchyat was convened and going on and there is
allegation against the applicant and co-accused that they
had started throwing bricks at the deceased but in the
postmortem report cause of death could not be ascertained
and viscera preserved. There is no internal damage and two
lacerated wounds have been found.

Learned A.G.A. contended that applicant was also involved
in committing the murder of the deceased.

The occurrence had taken place all of sudden when
Panchyat was convened.There is no internal damage.
Applicant has no criminal history and he is in jail since
31.5.2010.

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 applicant is entitled to be released on bail.

Let the applicant Narendra involved in Case Crime No. 168
of 2010 , under Section 302 IPC Police Station Babugarh
District Ghaziabad 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 :- 30.7.2010
Atul kr. sri.