Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19734 of 2010 Petitioner :- Satish Yadav Respondent :- State Of U.P. Petitioner Counsel :- Ajay Vikram Yadav 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
applicant is not named in the F.I.R. and except last seen
evidence against the applicant there is no other evidence to
connect him in the murder of the deceased.
Learned A.G.A. contended that there is last seen evidence
against the applicant.
The applicant is not named in the F.I.R. except last seen
evidence there is no other evidence against the applicant.
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 Satish Yadav involved in Case Crime No.
148 of 2010 , under Sections 302, 201, 364 IPC Police
Station Badalpur District Gautam Buddha Nagar 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 :- 29.7.2010
Atul kr. sri.