Allahabad High Court High Court

Rajendra vs State Of U.P. on 28 July, 2010

Allahabad High Court
Rajendra vs State Of U.P. on 28 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16141 of 2010

Petitioner :- Rajendra
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant contended that the applicant was
falsely implicated in the present case. There was no motive.
However if the prosecution case is admitted that there was firing
by two person, however one fire arm injury was found on the vital
part of the body. The applicant is in jail since 13.02.2010.

Considering the submission of learned counsel for the parties,
without observation on merit it is a fit case for bail. Let the
applicant namely,Rajendra be released on bail in Case Crime No.
55 of 2010 under Sections 307, 504, 34 IPC, P.S. Gulawathi,
District Bulandshahar on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 28.7.2010
prabhat