Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16792 of 2010 Petitioner :- Dheeraj Awasthi Respondent :- State Of U.P. Petitioner Counsel :- Umesh Chandra Mishra,Sushil Kumar Dubey 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
role of the applicant is of conspiracy and witness Taufique has
given statement to this effect . Applicant has been falsely
implicated.
Learned A.G.A. contended that applicant conspired to eliminate
the deceased.
The role of the applicant is of conspiracy.Applicant is in jail since
11.2.2010
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 applicant Dheeraj Awasthi involved in Case Crime No. 17
of 2010 , under Sections 302, 120-B IPC Police Station Kotwali
District Etawah 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 :- 6.7.2010
Aks