Allahabad High Court High Court

Pappu @ Alok vs State Of U.P. on 19 July, 2010

Allahabad High Court
Pappu @ Alok vs State Of U.P. on 19 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13700 of 2010

Petitioner :- Pappu @ Alok
Respondent :- State Of U.P.
Petitioner Counsel :- R.B.Singh
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 second statement of complainant it has come that
applicant had caught hold of the deceased and firing was
made by co-accused Sunil.

Learned A.G.A. contended that in the first statement of the
complainant it has come that applicant had also inflicted
injuries to the deceased.

In the first statement of the complainant it has come that
applicant had inflicted injuries by iron rod but this version
has been changed in the second statement of the
complainant and he had made allegation against the
applicant that he had caught hold of the deceased and shot
was fired by co-accused Sunil.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and inconsistency of the statement of the complainant and
case of the applicant is distinguishable from co-accused
Sunil and without expressing any opinion on the merits of
the case, the applicant is entitled to be released on bail.

Let the applicant Pappu alias Alok involved in Case Crime
No. 927 of 2009 , under Sections 302, 120-B IPC Police
Station Naubasta District Kanpur Nagar 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 :- 19.7.2010
Atul kr. sri.