Allahabad High Court High Court

Umesh Kumar Singh vs State Of U.P on 12 July, 2010

Allahabad High Court
Umesh Kumar Singh vs State Of U.P on 12 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17525 of 2010

Petitioner :- Umesh Kumar Singh
Respondent :- State Of U.P
Petitioner Counsel :- Dr. Arun Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

List has been revised.

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
statement of Vishal has been recorded by the Investigating Officer
after 3 months from the date of alleged occurrence which is about the
last seen and thereafter Jayendra Singh has given statement before
the Investigating Officer that the applicant has made extra judicial
confession before him showing his involvement in the murder of the
deceased. It is further contended there is nothing against the applicant
except the last seen evidence and extra judicial confession.

Learned A.G.A. contended that the applicant himself has lodged the
alleged FIR against the unknown persons simply to save his skin.

The FIR was lodged by the applicant himself, which is against the
unknown persons. There is nothing against the applicant except the
last seen evidence and extra judicial confession made by the applicant
before Jayendra Singh. The applicant is in jail since 9.12.2009.

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 Umesh Kumar Singh involved in Case Crime No.
995 of 2009 under Sections 302 IPC Police Station Aonla , District
Bareilly 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 :- 12.7.2010
SU.