Allahabad High Court High Court

Alok vs State Of U.P. on 22 July, 2010

Allahabad High Court
Alok vs State Of U.P. on 22 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18859 of 2010

Petitioner :- Alok
Respondent :- State Of U.P.
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that except last seen
evidence there is nothing against the applicant to connect him with the murder
of the deceased and recovery of country made pistol has been made after
about 4 months and it has been fabricated. The applicant is in jail since
17.11.2009.

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

Except last seen evidence there is nothing against the applicant.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Alok involved in case crime no. 108 of 2009, under
section 147, 148, 149, 302, 201, 34 IPC, P.S. Naseerpur, District Firozabad
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 :- 22.7.2010
Masarrat