Allahabad High Court High Court

Chhotey Lal vs State Of U.P. on 3 August, 2010

Allahabad High Court
Chhotey Lal vs State Of U.P. on 3 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20240 of 2010

Petitioner :- Chhotey Lal
Respondent :- State Of U.P.
Petitioner Counsel :- Rahul Saxena
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
as per F.I.R. version there is motive on the part of the co-
accused Munna Lal and all the accused persons have fired
shot but deceased have received one firearm injury.

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

Motive has been assigned to the co-accused Munna Lal and
no motive has been assigned to the applicant. Case of the
applicant is distinguishable from the co-accused Munna Lal.
Applicant is in jail since 8.2.2010.

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 Chhotey Lal involved in Case Crime No.
144 of 2010, under Sections 452, 302, 504 IPC Police
Station Bisalpur District Pilibhit 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 :- 3.8.2010
Atul kr. sri.