Allahabad High Court High Court

Naresh Kumar vs State Of U.P. on 11 August, 2010

Allahabad High Court
Naresh Kumar vs State Of U.P. on 11 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 21358 of 2010

Petitioner :- Naresh Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- P.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

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

It is submitted by the learned counsel for the applicant that the applicant was
not named in the F.I.R., his name appeared in the confessional statement of
co-accused Ram Bhajan and he has been falsely inplicated in this case. There
is no recovery of any incriminating article from the possession of the
applicant.

Learned AGA has contended that applicant was also involved in committing
murder of the deceased.

Case is based on circumstantial evidence. Name of the applicant appears in
confessional statement of co-accused Ram Bhajan. Applicant has no criminal
history and he is in jail since 20.6.2010.

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 Naresh Kumar involved in case crime no. 242 of 2010,
under section 302 I.P.C., P.S. Simbhaoli, District Ghaziabad 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 :- 11.8.2010
Sushma