Allahabad High Court High Court

Guddu Gujar vs State Of U.P. on 8 July, 2010

Allahabad High Court
Guddu Gujar vs State Of U.P. on 8 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17231 of 2010

Petitioner :- Guddu Gujar
Respondent :- State Of U.P.
Petitioner Counsel :- Vivek Kumar Singh,Ajay Kumar Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Sri. Santosh Kumar Srivastava, Advocate appearing on behalf of the
complainant, has filed his appearing slip. It may be taken on record.

Heard learned counsel for the applicant, Sri. Santosh Kr. Srivastava, Advocate
appearing for complainant, learned AGA appearing for the State and also
perused the record.

It is contended by learned counsel for the applicant that co-accused Muniram
Jatav has already been allowed bail and the role of applicant is of catching
hold and real assailant is co-accused Rajnish.

Learned Private counsel from side of the complainant has contended that
appellant was actively involved in committing murder of the deceased.

Learned AGA has contended that applicant was also involved in committing
murder.

Role of committing murder has been assigned to co-accused Rajnish.

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 also entitled to be released on bail.

Let the applicant Guddu Gujar involved in Case Crime No. 116/2010, u/s
302, 323, 504 IPC and Section 3(2)(5) SC/ST Act, P.S. Hastinapur, District
Meerut 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 :- 8.7.2010
Sushma