Allahabad High Court High Court

Manoj Kumar Singh vs State Of U.P. on 16 July, 2010

Allahabad High Court
Manoj Kumar Singh vs State Of U.P. on 16 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18136 of 2010

Petitioner :- Manoj Kumar Singh
Respondent :- State Of U.P.
Petitioner Counsel :- G.P.Dikshit
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 in the
dying declaration of the deceased there is nothing against the
applicant and entire allegation is against Jethani of the deceased who
burnt the deceased. The applicant is living separately to the family of
the deceased.

Learned A.G.A. contended that the applicant was also involved in
committing the murder of the deceased along with other co-accused./

Main allegations have been made against Jethani of the deceased.
Separate living has been claimed by the applicant. The applicant has
no criminal history and is in jail since 29.5.2010.

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 Manoj Kumar Singh involved in Case Crime No.
139 of 2010 under Sections 304, 326, 323, 504 IPC Police Station
Basrehar, 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 :- 16.7.2010
SU.