Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18668 of 2010 Petitioner :- Deen Dayal Respondent :- State Of U.P. Petitioner Counsel :- Ram Babu Sharma 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 F.I.R. version the role of the applicant is exhortation and
role of firing has been assigned to the co-accused Chob
Singh and Ganga Ram.
Learned A.G.A. contended that applicant was also present
at the spot.
Role of the applicant is of exhortation. Applicant has no
criminal history and he is in jail since19.3.2010. Case of the
applicant is distinguishable from the co-accused Chob Singh
and Ganga Ram.
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 Deen Dayal involved in Case Crime No.
246 of 2010 , under Sections 302, 504/34 IPC Police
Station Sahaswan District Budaun 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 :- 21.7.2010
Atul kr. sri.