Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20535 of 2010 Petitioner :- Arunendra Yadav @ Dabbu Yadav Respondent :- State Of U.P. Petitioner Counsel :- Satyendra Narayan Singh,S.N.Mishra Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
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
applicant has been falsely implicated in this case and
informant and other witnesses have filed affidavits in the
court of C.J.M. concerned in which it is alleged that applicant
was not present on the spot. It is further contended that
informant himself has filed the affidavit in the court.
Learned A.G.A. contended that specific allegation has been
made against the applicant that he was armed with country
made pistol and applicant was also involved in committing
the murder of the deceased.
Affidavit has been filed by the informant himself. In the
affidavits it is mentioned that applicant was not present at
the spot. Case of the applicant is distinguishable from the
other co-accused.
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 Arunendra Yadav @ Dabbu Yadav involved in
Case Crime No. 165 2009 , under Sections 147, 148, 149,
302, 34, 120-B IPC and section 7 Criminal Law Amendment
Act Police Station Industrial Area Naini District Allahabad 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 :- 5.8.2010
Atul kr. sri.