Allahabad High Court High Court

Rohit @ Tunda vs State Of U.P. on 23 July, 2010

Allahabad High Court
Rohit @ Tunda vs State Of U.P. on 23 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12880 of 2010

Petitioner :- Rohit @ Tunda
Respondent :- State Of U.P.
Petitioner Counsel :- Sarvesh Bharti
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
co-accused Sagar alias Sardar and Sajan have been
granted bail by this court and the case of the applicant
stands on same footing.Case is based on circumstantial
evidence and name of the applicant appeared during the
course of investigation. Applicant has been falsely implicated
in this case.

Learned A.G.A. contended that on the pointing out of the
applicant one lock cutter was recovered.

Case is based on circumstantial evidence. Applicant has no
criminal history and he is in jail since 9.6.2009.

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 Rohit alias Tunda involved in Case Crime
No. 197 of 2009 , under Sections 302, 394, 411 IPC Police
Station Collector Ganj 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 :- 23.7.2010
Atul kr. sri.