Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19114 of 2010 Petitioner :- Akbar Respondent :- State Of U.P. Petitioner Counsel :- V.P.Gupta 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
co-accused Raju alias Rajuddin has been granted bail by
this court. Except confessional statement made by the
applicant before the police there is nothing against the
applicant to connect him with the alleged loot and murder of
the deceased.
Learned A.G.A. contended that the applicant made
confessional statement before the police showing his
involvement in loot and committing the murder of the
deceased.
Co-accused Raju alias Rajuddin has been granted bail by
this court. Applicant has no criminal history and he is in jail
since 13.3.2010.
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 Akbar involved in Case Crime No. 1426 of
2009 , under Sections 392, 302, 201 IPC Police Station
Gajraula District J.P. Nagar 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 :- 26.7.2010
Atul kr. sri.