Allahabad High Court High Court

Ranjeet Singh vs State Of U.P. on 21 July, 2010

Allahabad High Court
Ranjeet Singh vs State Of U.P. on 21 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18660 of 2010

Petitioner :- Ranjeet Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Sunita Singh Chauhan
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 the
applicant is not named in the F.I.R. The name of the applicant
appeared in the confessional statement of the co-accused Guddu
Shankhwar. Recovery of alleged mobile phone on the pointing out
of the applicant has been fabricated. IMEI of the alleged recovered
mobile does not tally to the call details.

Learned A.G.A. contended that mobile phone recovered from the
possession of the applicant was belonged to the deceased.

Case is based on circumstantial evidence. IMEI does not tally to
the call details.

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 Ranjeet Singh involved in Case Crime No. 2 of
2010 , under Sections 302, 201, 394, 411 IPC Police Station
Derapur District Kanpur Dehat 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 :- 21.7.2010
Atul kr. sri.