Allahabad High Court High Court

Raj Bahadur vs State Of U.P. on 5 July, 2010

Allahabad High Court
Raj Bahadur vs State Of U.P. on 5 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16736 of 2010

Petitioner :- Raj Bahadur
Respondent :- State Of U.P.
Petitioner Counsel :- Mohit Singh
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 Charan Singh has been allowed bail and the case of the
present applicant is on the same footings. Except the last seen
evidence, there is nothing against the applicant to connect him with the
murder of the deceased.

Learned AGA contended that the applicant was involved in
committing the murder of the deceased.

Perused the bail order of the co-accused. The case of the present
applicant is on the same footings. The applicant is in Jail since 26.4 .
2010. Except the last seen evidence, there is nothing against the
applicant to connect him with the offence.

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 Raj Bahadur involved in Case Crime No. 261 of
2010 under Section 302 IPC Police Station Chandausi , District
Moradabad 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 :- 5.7.2010
SU.