Allahabad High Court High Court

Charan Singh vs State Of U.P. on 5 July, 2010

Allahabad High Court
Charan Singh vs State Of U.P. on 5 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16773 of 2010

Petitioner :- Charan Singh
Respondent :- State Of U.P.
Petitioner Counsel :- V.P. Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, Shri S.P. Mishra, learned
counsel for the complainant and learned A.G.A. appearing for the
State.

It is contended by the learned counsel for the applicant that except
statement of Hori Singh there is nothing against the applicant.
There was no occasion on the part of the applicant to make extra
judicial confession before Hori Singh who was not a person in
authority to save him from the police.

Learned A.G.A. and learned Private counsel for the complainant
contended that applicant himself had made extra judicial
confession showing his involvement before the witness Hori
Singh.

The F.I.R. was lodged against unknown person. The statement of
Hori Singh has been recorded on 5..3.2010 Hori Singh is not a
person in authority to save the applicant from the police.

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 Charan Singh involved in Case Crime No. 412 of
2010 , under Sections 302, 201 IPC and 3(2)5 of S.c./S.t. Act
Police Station Gajraula District J.P. Nagar 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 :- 5.7.2010
Aks