Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17788 of 2010 Petitioner :- Abhishek Singh @ Sittal Respondent :- State Of U.P. Petitioner Counsel :- Praveen Kumar Srivastava 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 the
postmortem of the deceased was conducted as unidentified dead body
and after about one month the photograph of the dead body was
identified by the father of the deceased. Only allegation against the
applicant is that he used SIM of witness Chandan Singh @ Ravi
Shanker Singh. It is further contended that in the confessional
statement of the co-accused there is no allegation against the
applicant and allegation of committing murder is agaisnt co-accused.
Learned A.G.A. contended that the applicant was involved in
committing murder of the deceased along with other co-accused.
The case is based on circumstantial evidence. The applicant has no
criminal history and is in jail since 27.4.2010.
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 Abhisek Singh @ Sittal involved in Case Crime
No. 333 of 2010 under Sections 302, 201, 120-B, 34 IPC Police
Station Gorakhnath, 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 :- 14.7.2010
SU.