Allahabad High Court High Court

Mahesh vs State Of U.P. on 10 August, 2010

Allahabad High Court
Mahesh vs State Of U.P. on 10 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21177 of 2010

Petitioner :- Mahesh
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Kumar Yadav
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
co-accused Smt. Kamla Devi has been granted bail by this
court.Deceased had died after falling down from stairs.

Learned A.G.A. contended that applicant was also involved
in committing the murder of the deceased.

Perused the bail order of co-accused. There was
matrimonial dispute. Applicant is in jail since 28.5.2010.

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 Mahesh involved in Case Crime No. 83 of
2010 , under Section 304 IPC Police Station Line Par
District Firozabad 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 :- 10.8.2010
Atul kr. sri.