Allahabad High Court High Court

Babloo vs State Of U.P. on 14 July, 2010

Allahabad High Court
Babloo vs State Of U.P. on 14 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17916 of
2010

Petitioner :- Babloo
Respondent :- State Of U.P.
Petitioner Counsel :- Rajesh Kumar Mishra
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 is Jeth of the deceased. There is general
allegation against him and he has been falsely implicated in
this case. No overtact has been assigned to him.
Learned A.G.A. contended that the applicant along with co-
accused was involved in committing the murder of the
deceased.

Applicant is Jeth of the deceased. No overtact has been
assigned to him. Distinguishing his case to the husband of the
deceased and without expressing any opinion on the merits of
the case, the applicant is entitled to be released on bail.
Let the applicant Babloo involved in Case Crime No. 942
of 2009 under Sections 498-A, 304-B IPC & Section 3/4
D.P.Act, Police Station Kanth , District Shahjahanpur 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.