Allahabad High Court High Court

Omveer vs State Of U. P. on 3 February, 2010

Allahabad High Court
Omveer vs State Of U. P. on 3 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2754 of 2010

Petitioner :- Omveer
Respondent :- State Of U. P.
Petitioner Counsel :- Digvijay Singh,Amit Daga
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

Heard the learned counsel for the applicant and the learned A.G.A.
for the State.

It is argued by the learned counsel for the applicant that an
unknown dead body was discovered on 7.7.2009. On 2.8.2009 the
father of the deceased Keshav identified the dead body to be that
of his son on the presentation of a photograph. He lodged a report
on 2.8.2009 mentioning that the deceased had gone away along
with the applicant and one Pranvir on a motorcycle on 6.7.2009. It
is argued that apart from the evidence of last seen, which was
belatedly given, there was no other evidence to connect the
applicant with the offence. The deceased was a hardened criminal
and the applicant has no criminal history.

Per contra, learned A.G.A. opposed the prayer for bail and
contended that there was evidence of last seen.

Having heard the submissions of the learned counsel for the parties
and without expressing any opinion on the merits of the case, let
the applicant Omveer, involved in Case Crime No. 563/2009,
under sections 364, 302 I.P.C., Police Station Achnera, district
Agra, 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 :- 3.2.2010
HSM