Allahabad High Court High Court

Jogendra vs State Of U.P. on 5 January, 2010

Allahabad High Court
Jogendra vs State Of U.P. on 5 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 33988 of 2009

Petitioner :- Jogendra
Respondent :- State Of U.P.
Petitioner Counsel :- Satyam Narayan
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 initially
a non-cognizable report was lodged under sections 323/504/506
IPC on 5.10.2008, but after the death of the deceased the case was
first converted to one under section 304 IPC, and later on it was
converted to under section 302 IPC. No dangerous weapons are
said to be used by the accused persons. The main role was
assigned to the co-accused Gangabal. The applicant has been in
jail for about two years since 7.1.2008.

Per contra, learned AGA opposed the prayer for bail stating that
the applicant and co-accused acted in a very cruel manner.

In this view of the matter, without expressing any opinion on the
merits of the case, let the applicant-Jogendra, involved in case
crime No. 6 of 2008, under sections
147/148/149/323/504/506/302/34/452 IPC, police station Kithore,
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 :- 5.1.2010
Ishrat