Allahabad High Court High Court

Suleman vs State Of U.P. on 26 July, 2010

Allahabad High Court
Suleman vs State Of U.P. on 26 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19187 of 2010

Petitioner :- Suleman
Respondent :- State Of U.P.
Petitioner Counsel :- B.K.Solanki
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 co-
accused Shambhu has been granted bail by this court and case of
the applicant stands on same footing.

Learned A.G.A. contended that applicant was armed with country
made pistol and was involved in committing the murder of the
deceased.

There is no eyewitness account. Complainant herself reached on
the spot after hearing gun shot fire. The applicant is in jail
since1.9.2009

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 Suleman involved in Case Crime No. 478 of
2009, under Section 302 IPC Police Station Wazirganj District
Budaun 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 :- 26.7.2010
Atul kr. sri.