Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21389 of 2010 Petitioner :- Gajendra Respondent :- State Of U.P. Petitioner Counsel :- Ram Babu Sharma 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 the learned counsel for the applicant that except
last seen evidence, there is nothing against the applicant to connect
him with the murder of the deceased. The co-accused Neeraj has
already been allowed bail by this Court vide order dated
21.05.2010 in Criminal Misc. Bail Application No. 11479 of 2010.
The applicant is in jail since 11.01.2010.
Learned AGA does not disputed this fact.
Perused the bail order of co-accused Neeraj. The case of the
applicant stands on the same footing that of the co-accused
Neeraj.
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 Gajendra involved in case crime no. 746 of 2009,
under sections 302, 201 IPC, P.S. Sikandarabad, District
Bulandshahr 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 :- 11.8.2010
Sazia