Allahabad High Court High Court

Narendra And Another vs State Of U.P. on 8 July, 2010

Allahabad High Court
Narendra And Another vs State Of U.P. on 8 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17247 of 2010

Petitioner :- Narendra And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by the learned counsel for the applicants that co-
accused Surendra has been allowed bail and the case of the present
applicants is on the same footings. It is further contended that the
Police submitted charged sheet only against four accused persons and
the applicants were exonerated and thereafter complaint was filed after
about one and a half years and then allegation has been made against
the applicants.

Sri R.K.S.Chauhan, learned counsel for the complaint contented that
specific role has been assigned to the applicants and the Police
colluded with the accused persons submitted final report then the
complainant filed complaint and court after examining the matter took
cognizance.

Learned AGA supported the arguments of the learned counsel for the
complainant.

Perused the bail order of the co-accused. The case of the present
applicants is on the same footings. The applicants are in Jail since
4.6.2009.

Considering the accusation made against the applicants and without
expressing any opinion on the merits of the case, the applicants are
entitled to be released on bail.

Let the applicants Narendra and Jugul Kishor involved in Case
Crime No. 3719 of 2008 under Sections 147, 148, 149, 302 and 3(2)
(5) SC & ST Act IPC Police Station Kalan , District Shahjahanpur be
released on bail on their furnishing a personal bond with two sureties
each in the like amount to the satisfaction of the court concerned.

Order Date :- 8.7.2010
SU.