Allahabad High Court High Court

Jeetu Pathak @ Akash Pathak vs State Of U.P. on 2 July, 2010

Allahabad High Court
Jeetu Pathak @ Akash Pathak vs State Of U.P. on 2 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16445 of 2010

Petitioner :- Jeetu Pathak @ Akash Pathak
Respondent :- State Of U.P.
Petitioner Counsel :- K.M. Mishra
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that the applicant is not
named in the FIR and on the basis of confessional statement the applicant has
been implicated in this case. The applicant is in jail since 12.4.2010.

Learned A.G.A. has contended that looted mobile has been recovered from
the possession of the applicant and he was involved in loot and committing
murder of the deceased.

The applicant is not named in the FIR. Recovery has been shown on
11.4.2010. FIR was lodged on 19.3.2010.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Jeetu Pathak alias Akash Pathak involved in case crime no.
34 of 2010, under section 302, 201, 394, 412 IPC, P.S. Lavedi, 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 :- 2.7.2010
Masarrat