Allahabad High Court High Court

Girdhar Gopal vs State Of U.P. on 3 July, 2010

Allahabad High Court
Girdhar Gopal vs State Of U.P. on 3 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16552 of 2010

Petitioner :- Girdhar Gopal
Respondent :- State Of U.P.
Petitioner Counsel :- Alok Sharma
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 has been falsely implicated in this case. It is further
contended that the injury to the deceased was caused by co-accused
Hari Om and Santara Devi and Anuj Kumar also received simple
injuries.

Learned A.G.A. contended that the applicant was present with his
licenses gun and inflicted injuries to the deceased and in the post
mortem one fire arm injury with corresponding exit wound was found.

Considering the entire accusation and distinguishing the case of the
applicant to that of co-accused Hari Om and without expressing any
opinion on the merits of the case, the applicant is entitled to be
released on bail.

Let the applicant Girdhar Gopal involved in Case Crime No. 341 of
2010 under Sections 147, 148, 149, 452, 504, 302, 323, 324 IPC
Police Station Khutar , District Shahjahanpur 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 :- 3.7.2010
SU.