Allahabad High Court High Court

Sanjay vs State Of U.P. on 11 August, 2010

Allahabad High Court
Sanjay vs State Of U.P. on 11 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21370 of 2010

Petitioner :- Sanjay
Respondent :- State Of U.P.
Petitioner Counsel :- Mohammad Ayub
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 learned counsel for the applicant that applicant was not
named in the FIR. His name appeared in confessional statement of co-accused
Ashok. It is further contended that co-accused Indraraj Singh @ Amit has
been allowed bail by this court.

Learned AGA has not disputed the fact.

Co-accused Indraraj Singh @ Amit has been allowed bail by this court. The
case of the applicant is based on same footings.

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 Sanjay involved in case crime no. 167 of 2010 under
Sections 147,148,149,307,302 and 120-B IPC, P.S. New Agra, Dist. Agra 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
Sushma