Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2565 of 2010 Petitioner :- Abdul Salam @ Islam Respondent :- State Of U. P. Petitioner Counsel :- V. K. Jaiswal Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and learned Additional
Government Advocate.
It is argued that one person had been murdered on 21.12.2002 in
which some accused persons were chargesheeted and tried. The
applicant was arrested on 28.10.2008 and he is said to have
confessed to the police that he had committed the murder of
deceased by setting him on fire and then worn the clothes of the
deceased and given the deceased his own clothes. It is argued that
there is only a confessional statement of the applicant before the
police, which is inadmissible under section 25 of the Evidence
Act.
Learned AGA argued that there was no reason for the false
implication of the applicant.
Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant-
Abdul Salam alias Islam, involved in case crime NO. 384 of 2002
(ST No. 423 of 2002), under sections 302/120-
B/194/195/200/201/419 IPC, police station Massorrie Ghaziabad,
district Ghaziabad, 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 :- 2.2.2010
Ishrat