Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16739 of 2010 Petitioner :- Thakur Yadav Respondent :- State Of U.P. Petitioner Counsel :- Man Bahadur 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 in the
statement of the complainant and other witnesses co-accused had
fired upon the deceased. No role has been assigned to the applicant.
Learned A.G.A. contended that there is allegation that the applicant
along with co-accused fire upon the deceased.
Perused the statement of the complainant and other witnesses. The
applicant was driving the motor cycle and main role of shooting has
been assigned to other co-accused. The applicant is in jail since
26.3.2010.
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 Thakur Yadav involved in Case Crime No. 164
of 2004 under Section 302 IPC Police Station Belghat , District
Gorakhpur 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.