Allahabad High Court High Court

Satendra Singh And Others vs State Of U.P. on 9 August, 2010

Allahabad High Court
Satendra Singh And Others vs State Of U.P. on 9 August, 2010
Court No. - 47
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18044 of 2010
Petitioner :- Satendra Singh And Others
Respondent :- State Of U.P.
Petitioner Counsel :- R.B. Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicants and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that
applicants are not named in the F.I.R. and thereafter
Investigating Officer has recorded the statement of witness
Balbir in which he has stated that applicants had made extra
judicial confession before him showing their involvement.
There was no occasion on the part of the applicants to
make extra judicial confession before him as he was not
person in authority to save him from police.

Learned A.G.A. contended that applicants were arrested by
the Gujarat Police thereafter on warrant-B they have been
detained.

In paragraph-9 of the affidavit it is mentioned that applicants
have been granted bail by the Gujarat Court. In the present
case allegation against the applicants is that they have
made extra judicial confession before witness Balbir.
Applicants are not named in the F.I.R.There is no recovery
of any incriminating article from the possession of the
applicants.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicants
and without expressing any opinion on the merits of the
case, the applicants are entitled to be released on bail.

Let the applicants Satendra Singh, Sandeep Chauhan and
Sateesh Kumar involved in Case Crime No. 203 of 2009 ,
under Sections 302, 394 IPC Police Station Malpura
District Agra 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 :- 9.8.2010
Atul kr. sri.