Allahabad High Court High Court

Sajiwan vs State Of U.P. on 7 July, 2010

Allahabad High Court
Sajiwan vs State Of U.P. on 7 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17032 of 2010

Petitioner :- Sajiwan
Respondent :- State Of U.P.
Petitioner Counsel :- Satyendra Narayan Singh,S.P.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant, learned A.G.A. for the State and
perused the record.

Learned counsel for the applicant has contended that co-accused Ekadashi
and Shailesh have already been allowed bail by this court and the case of the
applicant stands on same footing. The applicant is in jail since 24.12.2009.

Learned A.G.A. has contended that this is an honour killing and the
applicant was involved in inflicting injuries.

Perused the bail orders of co-accused Ekadashi and Shailesh. Main
allegation is that the deceased had love affairs with the sister of the applicant
and during night hours he entered into the house of the applicant and he was
beaten by the villagers.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Sajiwan involved in case crime no. 688 of 2009, under
section 302 IPC, P.S. Atraulia, District Azamgarh 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 :- 7.7.2010
Masarrat