Allahabad High Court High Court

Jitendra Yadav vs State Of U.P. on 14 July, 2010

Allahabad High Court
Jitendra Yadav vs State Of U.P. on 14 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17933 of 2010

Petitioner :- Jitendra Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Dharamveer Singh,Imran Ullah
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 the
applicant has been falsely implicated in this case. It is further
contended that after recovery of the dead body the FIR has been
lodged and there is nothing against the applicant in the FIR.
Thereafter, the Investigating Officer recorded statement of Bani Singh
who has shown suspicion against the applicant. The applicant was
arrested by STF and then 10 cases have been imposed against him
and prior to that there was nothing against the applicant. The recovery
has been shown on joint pointing out of the applicant and co-accused.

Learned A.G.A. contended that the applicant was involved in
committing loot and murder of the deceased.

Case is based on the circumstantial evidence. Bani Singh has
shown suspicion against the applicant. The applicant is in jail since
19.5.2009.

Considering the accusation against 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 Jitendra Yadav involved in Case Crime No. 362
of 2009 under Sections 394, 302, 120-B, 411 IPC Police Station
Tundla , 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 :- 14.7.2010
SU.