Allahabad High Court High Court

Babu Ram vs State Of U.P. on 5 January, 2010

Allahabad High Court
Babu Ram vs State Of U.P. on 5 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35636 of 2009

Petitioner :- Babu Ram
Respondent :- State Of U.P.
Petitioner Counsel :- R.D.Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is argued by the learned counsel for the applicant that the main role of firing
to the deceased was assigned to Bhagwati Saran and Narendra. The applicant
has only been assigned the role of 120B I.P.C.

Per contra, earned AGA argued that the applicant had equally motive for
committing this crime.

Considering the facts and circumstances of the case and without expressing
any opinion on the merits of the case, let the applicant Babu Ram be released
on bail in case crime No. 654 of 2009, under Section 302 , 120B I.P.C, Police
Station Kotwali Jalaun, district Jalaun on his executing a personal bond and
two sureties each in the like amount to the satisfaction of court concerned.

Order Date :- 5.1.2010
sfa/