Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1128 of 2010 Petitioner :- Jamil Respondent :- State Of U.P. Petitioner Counsel :- Rajeev Sharma Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and learned Additional
Government Advocate.
It is argued by the learned counsel for the applicant that the main
role of firing on the deceased has been assigned to Vinod. The role
of catching hold has been assigned to the applicant and similarly
place co-accused Bhola alias Mohammad Salim has been granted
bail by an order dated 12.10.2009.
Learned AGA could not dispute this position.
Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant
Jamil, involved in case crime No. 352 of 2009, under sections 364,
302 IPC, police station South, district Firozabad, 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 :- 12.1.2010
Ishrat