Allahabad High Court High Court

Guchchhan Musalman vs State Of U.P. on 1 July, 2010

Allahabad High Court
Guchchhan Musalman vs State Of U.P. on 1 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16305 of 2010

Petitioner :- Guchchhan Musalman
Respondent :- State Of U.P.
Petitioner Counsel :- Vikas Tiwari
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 except the
last seen evidence and extra judicial confession said to have been
made by the applicant to witnesses Kishan Veer there is nothing
against the applicant and he had no motive to commit the murder.

Learned A.G.A. contended that the case is based on the circumstantial
evidence. There is last seen evidence against the applicant besides
extra judicial confession made by the applicant to the witness.

The applicant had no motive and is in jail since 4.1.2010. Except last
seen evidence and extra judicial confession there is nothing against
the applicant.

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 Guchchhan Musalman involved in Case Crime
No.638 of 2009 under Sections 302, 201 IPC and 3(2) 5 S.C. & S.T.
Act, Police Station Ekdil, 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 :- 1.7.2010
SU.