Allahabad High Court High Court

Sunil Jat @ Sunil Beri vs State Of U.P. on 11 August, 2010

Allahabad High Court
Sunil Jat @ Sunil Beri vs State Of U.P. on 11 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21201 of 2010

Petitioner :- Sunil Jat @ Sunil Beri
Respondent :- State Of U.P.
Petitioner Counsel :- Mithilesh Kr. Shukla,Avanish Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant submitted that applicant was falsely
implicated in the present case. He was not named in the FIR. The name of
applicant was disclosed on the basis of alleged confessional statement of co-
accused. There was no recovery from the applicant. There was no criminal
history of the applicant. In the present case, applicant is in jail since 7.5.2010.
Learned AGA has vehemently opposed the aforesaid prayer for bail.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Sunil Jat @ Sunil Beri be enlarged on bail on his
furnishing a personal bond with two sureties each in the like amount to the
satisfaction of court concerned in Case Crime No.270 of 2010, under Sections
395, 397, 412 IPC, P.S. Malpura, District Agra.

Order Date :- 11.8.2010

Pramod