Allahabad High Court High Court

Ashok @ Lala vs State Of U.P. on 1 July, 2010

Allahabad High Court
Ashok @ Lala vs State Of U.P. on 1 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16344 of 2010

Petitioner :- Ashok @ Lala
Respondent :- State Of U.P.
Petitioner Counsel :- G.P. Dikshit,P.Dixit
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
applicant was not named in the FIR and thereafter the Investigating
Officer recorded statement of Taufeeq in which allegations have been
made against the applicant that he conspired with other co-accused to
eliminate the deceased.

Learned A.G.A. contended that the applicant was also involved in
the offence and he conspired to commit the murder of the deceased.

The applicant was not named in the FIR and his name appeared in
the statement of Taufeeq. He has no criminal history and is in jail since
22.2.2010.

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 Ashok alias Lala involved in Case Crime No. 17
of 2010 under Sections 302, 307/34, 120-B IPC Police Station
Kotwali, District Etawah 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 :- 1.7.2010
SU.