Allahabad High Court High Court

Satyendra vs State Of U.P. on 13 July, 2010

Allahabad High Court
Satyendra vs State Of U.P. on 13 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13852 of 2010

Petitioner :- Satyendra
Respondent :- State Of U.P.
Petitioner Counsel :- Sarvajeet Singh
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and the learned A.G.A.

It is contended by learned counsel for the applicant that the applicant is not
named in the FIR but after recovery of the dead body the name of the
applicant has been disclosed by father of the deceased. According to the
statement, the applicant was also sitting in the same vehicle in which the
deceased was present. It is alleged that the looted vehicle has been recovered
at the pointing out of the applicant whereas this allegation is not correct
because the vehicle was recovered as abandoned, its entry has been made in
the Nakat Rapat No. 27 at the police station concerned. The applicant is not
having any criminal antecedent. The applicant is in jail since 22.12.2009.

In view of the facts, circumstances of the case, 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 Satyendra involved in case crime no. 1877 of 2009 under
Sections 394, 302, 201, 411 I.P.C., P.S. Ujhani District Badaun be released on
bail on his furnishing a personal bond and two heavy sureties each in the like
amount to the satisfaction of the Court concerned with the conditions;

1. that he will not temper with the evidence and

2. he shall report to the court of C.J.M. concerned in the first week of
each month to show his good conduct and behaviour till conclusion of
the trial.

Order Date :- 13.7.2010
RPD