Allahabad High Court High Court

Vir Prakash vs State Of U.P. on 2 July, 2010

Allahabad High Court
Vir Prakash vs State Of U.P. on 2 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13753 of 2010

Petitioner :- Vir Prakash
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Mishra
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 there
are cross cases and father of the applicant has received injuries and
the deceased had died after two days of the occurrence and the
statement of the informant has been recorded after about three
months from the date of occurrence. The applicant never intended to
kill the deceased.

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

There are cross cases. It is alleged that the applicant never intended
to commit the murder of the deceased.

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 Vir Prakash involved in Case Crime No. 230 of
2009 under Sections 302, 504 IPC Police Station Dando, District
Aligarh 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 :- 2.7.2010
SU.