Allahabad High Court High Court

Jaman vs State Of U.P. on 20 July, 2010

Allahabad High Court
Jaman vs State Of U.P. on 20 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18480 of 2010

Petitioner :- Jaman
Respondent :- State Of U.P.
Petitioner Counsel :- S.S. Shah
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
role of the applicant is of catching hold and main allegation
of firing is against the co-accused Wahid.

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

The role of the applicant is of catching hold. The role of firing
has been assigned to the co-accused Wahid. Case of the
applicant is distinguishable from the co-accused Wahid.
Applicant is in jail since 25.1.2010.

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 Jaman involved in Case Crime No. 15 of
2010 , under Sections 302, 506 IPC Police Station Kithore
District Meerut 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 :- 20.7.2010
Atul kr. sri.