Allahabad High Court High Court

Dharmveer And Another vs State Of U.P. on 28 July, 2010

Allahabad High Court
Dharmveer And Another vs State Of U.P. on 28 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19439 of 2010

Petitioner :- Dharmveer And Another
Respondent :- State Of U.P.
Petitioner Counsel :- V.P.Mishra
Respondent Counsel :- Govt.Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicants and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicants that co-
accused Hari Om, Mool Chand and Sunder have been allowed bail
and the case of the present applicants is on the same footings. It is
further contended that except last seen evidence there is no evidence
to connect the applicants to the offence.

Learned AGA contended that the applicants are involved in committing
murder of the deceased.

Perused the bail orders of the co-accused. The case of the present
applicants is on the same footings. Except last seen evidence there is
no evidence to connect the applicants to the offence. The applicants
are in Jail since 13.3.2010.

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 applicants Dharamveer and Rakesh involved in Case Crime
No. 98 of 2010 under Sections 147, 148, 149 & 302 IPC Police Station
Jani, District Meerut be released on bail on their furnishing a personal
bond with two sureties each in the like amount to the satisfaction of the
court concerned.

Order Date :- 28.7.2010
SU.