Allahabad High Court High Court

Shiv Dayal vs State Of U.P. on 21 June, 2010

Allahabad High Court
Shiv Dayal vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15469 of 2010

Petitioner :- Shiv Dayal
Respondent :- State Of U.P.
Petitioner Counsel :- A.P. Tewari,S.S. Tripathi
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 is relative of
Murari hence he has falsely been implicated in the present case with the
allegation that applicant given protection to co-accused Murari. However, It
appears that prosecutrix herself went alongwith co-accused Murari. In view of
the aforesaid facts no offence is made out against the applicant, who is in jail
since 30.3.2010.

In view of the above, without expressing any opinion on merit, let the
applicant Shiv Dayal 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.215 of 2010, under Sections 363, 366, 368 IPC,
P.S. Alapur, District Budaun.

Order Date :- 21.6.2010
Pramod