Allahabad High Court High Court

Jagan And Another vs State Of U.P. on 6 July, 2010

Allahabad High Court
Jagan And Another vs State Of U.P. on 6 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16901 of 2010

Petitioner :- Jagan And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Saurabh Gour,A.B.L. Gour
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 Ajai Pal has already been allowed bail by this Court and the
case of the applicant is on the same footing.

Learned A.G.A. contended that the applicant was involved in the
kidnapping of the deceased. The dead body of the deceased was
recovered from the jungle.

The allegation of telephonic talk is against the co-accused regarding
demand of ransom. Co-accused has already been allowed bail by this
Court.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicants and
without expressing any opinion on the merits of the case, the
applicants are entitled to be released on bail.

Let the applicants Jagan and Yashpal involved in Case Crime No.
1012 of 2009 under Sections 364, 302, 120-B IPC Police Station
Bilsi , District Badaun 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 :- 6.7.2010
SU.