Allahabad High Court High Court

Sanjay vs State Of U.P. on 12 August, 2010

Allahabad High Court
Sanjay vs State Of U.P. on 12 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21664 of 2010

Petitioner :- Sanjay
Respondent :- State Of U.P.
Petitioner Counsel :- Arjun Singh Solanki
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

It is contended by learned counsel for the applicant that applicant was not
named in the FIR and after about three days name of the applicant appeared in
statement of Vijay Pal and role assigned to the applicant is of catching hold. It
is further contended that there is no other evidence against the applicant and
he has been falsely implicated in this case.

Learned AGA has contended that applicant was also involved in committing
murder of the deceased along with two another co-accused.

The role of the applicant is distinguishable from the role of the another co-
accused.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Sanjay involved in case crime no. 36 of 2010 under
Sections 302 IPC, P.S. Barla, Dist. 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 :- 12.8.2010
Sushma