Allahabad High Court High Court

Sabir vs State Of U.P. on 2 July, 2010

Allahabad High Court
Sabir vs State Of U.P. on 2 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16537 of 2010

Petitioner :- Sabir
Respondent :- State Of U.P.
Petitioner Counsel :- A.R. Gupta
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 has been falsely implicated in the case and is in jail since
9.7.2009. It is further contended that the applicant is poor person and
has three children.

Learned A.G.A. contended that the applicant has committed murder
of the deceased by pressing her neck.

It is a case of sudden provocation. The applicant is in jail since
9.7.2009.

Considering the circumstances under which the occurrence had
taken place and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.

Let the applicant Sabir involved in Case Crime No. 466 of 2009
under Sections 302 IPC Police Station Kotwali Dehat, Etah District
Etah 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 :- 2.7.2010
SU.