Devendra vs State Of U.P. on 11 August, 2010

0
54
Allahabad High Court
Devendra vs State Of U.P. on 11 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21208 of 2010

Petitioner :- Devendra
Respondent :- State Of U.P.
Petitioner Counsel :- S.P.Singh Raghav,Anil Raghav,R.B.Kanhere,V.K.
Savita
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that Maya Kumari herself is
informant who has been arrayed as an accused and she has given statement
making allegation against Pintoo and the applicant has been falsely implicated
in this case. The applicant is in jail since 28.4.2009.

Learned A.G.A. has contended that the applicant was also involved in
inflicting injury and in this case 3 persons have been murdered and the
postmortem report supports the prosecution version.

There is motive on the part of the applicant and specific allegation has been
made that he inflicted injuries to the deceased which also supports the
prosecution version.

Considering the facts and circumstances of the case but without expressing
any opinion on the merits of the case, I am not inclined to release the
applicant on bail.

Consequently, the prayer for bail of the applicant Devendra is hereby rejected
at this stage.

However, the trial court is directed to proceed with the trial in S.T. No. 64 of
2009, under section 302, 120B, 394/34, 411 IPC, P.S. Tajganj, District Agra
expeditiously and conclude the same within 4 months from the date of the
presentation of the certified copy of this order provided the applicant
cooperates with the trial.

Order Date :- 11.8.2010
Masarrat

LEAVE A REPLY

Please enter your comment!
Please enter your name here