Allahabad High Court High Court

Lallu vs State Of U.P. on 13 July, 2010

Allahabad High Court
Lallu vs State Of U.P. on 13 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 8563 of 2010

Petitioner :- Lallu
Respondent :- State Of U.P.
Petitioner Counsel :- B. P. Verma
Respondent Counsel :- Govt Advocate,Kartikey Singh

Hon'ble B.N. Shukla,J.

List revised. None appears on behalf of the complainant.

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
applicant was not named in the F.I.R and thereafter his name
appeared in the confession statement of co-accused. It is further
contended that co-accused Dharamwati has been granted bail by
this court.

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

Perused the order of the co-accused. Applicant was not named in
the F.I.R. He is in jail since 3.10.2009.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for 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 Lallu involved in Case Crime No. 342 of 2009 ,
under Section 302 IPC Police Station Chata District Mathura 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 :- 13.7.2010
Aks