Allahabad High Court High Court

Bheema @ Bheemsen vs State Of U. P. on 28 January, 2010

Allahabad High Court
Bheema @ Bheemsen vs State Of U. P. on 28 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2171 of 2010

Petitioner :- Bheema @ Bheemsen
Respondent :- State Of U. P.
Petitioner Counsel :- Syed Fahim Ahmed
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

It is argued by the learned counsel for the applicant that the
applicant and one co-accused Roshan, who were assigned the role
of catching hold and the said co-accused Roshan has been granted
bail by an earlier dated 27.11.2009 passed by Hon’ble Ravindra
Singh, J and the main role of firing fatal shot on the deceased was
assigned to the co-accused Mahesh, whose case is distinguishable.

Learned A.G.A. could not refute this position.

Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Bheema alias Bheemsen, involved in Case Crime
No. 1296 of 2009, under sections 307, 302, 506 I.P.C. and section
3 (2) (5) of SC/ST Act, Police Station Civil Lines, Rampur, district
Rampur, 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 :- 28.1.2010
HSM