Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20659 of 2010 Petitioner :- Salim Respondent :- State Of U.P. Petitioner Counsel :- Rajesh Kumar Pandey Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant, learned AGA for the State and
perused the record.
It is contended by learned counsel for the applicant that co-accused Jahid has
been allowed bail by this court. The case of the applicant stands on same
footing.
Learned AGA has contended that applicant was also involved along with co-
accused in committing murder of the deceased. Recovery of country made
pistol and a motor-cycle have been shown from the joint possession of the
applicant and co-accused.
The case is based on circumstantial evidence. Co-accused has already allowed
bail by this court. Applicant has no criminal history. He is in jail since
21/1/2010.
onsidering 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 Salim involved in case crime no. 09 of 2010 under Sections
302, 120-B IPC and 3(2) SC/ST Act, P.S. Khurja Dehat, Dist. Buland Shahar
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 :- 5.8.2010
Sushma