Allahabad High Court High Court

Satendra Pal @ Guddu vs State Of U.P. on 15 July, 2010

Allahabad High Court
Satendra Pal @ Guddu vs State Of U.P. on 15 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18021 of 2010

Petitioner :- Satendra Pal @ Guddu
Respondent :- State Of U.P.
Petitioner Counsel :- Ashutosh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Leard learned counsel for the applicant and learned A.G.A. appearing for the
State.Learned counsel for the applicant contended that the applicant was not
named in the FIR and thereafter the allegation has been made against the
applicant that he was found sitting on the rear seat of the vehicle.

Learned A.G.A. contended that on the pointing out of the applicant dead body
was recovered and he was involved in committing murder of the deceased.
The case is based on circumstantial evidence. Plea of alibi has also been
taken. The applicant is in jail since 28.2.2010.

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 Satendra Pal @ Guddu involved in Case Crime No. 339 of
2010 under Sections 302, 201, 394 IPC Police Station Sahibabad , District
Ghaziabad 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 :- 15.7.2010.

SU.