Allahabad High Court High Court

Shanker Singh vs State Of U.P. on 28 July, 2010

Allahabad High Court
Shanker Singh vs State Of U.P. on 28 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19415 of
2010

Petitioner :- Shanker Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Kumar Dubey
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
the applicant is Jeth of the deceased. There is general
allegation against him and he has been falsely implicated in
this case. No overtact has been assigned to him.
Learned A.G.A. contended that the applicant along with co-
accused was involved in committing the murder of the
deceased.

Applicant is Jeth of the deceased. No overtact has been
assigned to him.

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 Shanker Singh involved in Case Crime
No. 297 of 2010 under Sections 498-A, 304-B IPC &
Section 3/4 D.P.Act, Police Station Naugawa Sadat , District
J.P.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 :- 28.7.2010
SU.