Allahabad High Court High Court

Bishun Dev Kanoujiya vs State Of U.P. on 8 July, 2010

Allahabad High Court
Bishun Dev Kanoujiya vs State Of U.P. on 8 July, 2010
No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17212 of 2010

Petitioner :- Bishun Dev Kanoujiya
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Kumar Shukla
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.

Learned A.G.A. contended that the applicant along with co-accused was
involved in committing murder of the deceased.

Applicant is Jeth of the deceased. No overtact has been assigned to him.

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 Bishun Dev Kanoujiya involved in Case Crime No. 210 of
2010 under Sections 498-A, 304-B IPC & Section 3/4 D.P.Act, Police Station
Bahariyabad, District Ghazipur 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 :- 8.7.2010
SU.