Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19323 of 2010 Petitioner :- Rajendra Singh Respondent :- State Of U.P. Petitioner Counsel :- Jai Narain Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, Shri Sanjeev
Trivedi, learned counsel for the complainant and learned
A.G.A. appearing for the State.
It is contended by the learned counsel for the applicant that
co-accused Jagdish Singh has been granted bail by this
court.The applicant is real brother of the co-accused Jagdish
Singh.There is no motive on the part of the applicant.
Learned Private Counsel for the complainant contended that
there was enmity between the applicant and deceased.
Applicant and other co-accused were seen running away
from the roof after throwing the dead body.
Learned A.G.A. has supported the same fact.
Co-accused Jagdish Singh has been granted bail by this
court. Applicant has no motive to commit murder of the
deceased.Case of the applicant is distinguishable from the
co-accused Shobha Ram
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 Rajendra Singh involved in Case Crime No.
134 of 2010 , under Section 302 IPC Police Station Talgram
District kannauj 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 :- 27.7.2010
Atul kr. sri.