Allahabad High Court High Court

Sunil Kumar And Another vs State Of U.P. on 15 July, 2010

Allahabad High Court
Sunil Kumar And Another vs State Of U.P. on 15 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18024 of 2010

Petitioner :- Sunil Kumar And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Pradeep Chauhan
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 applicants that co-
accused Dherenra Kumar Singh @ Dheeru has been allowed bail by
this Court and the case of the applicants is on the same footings. It is
further contended that the applicants were not named in the FIR and
their names came in the confessional statement of the co-accused.

Learned A.G.A. contended that the applicants were involved in
committing murder of the deceased.

Perused the bail order of the co-accused. The case of the applicants is
on the same footings. The applicants are in jail since 4.1.2010.

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 Sunil Kumar and Pradeep Kumar involved in Case
Crime No. 486 of 2009 under Sections 147,302, 201, 120-B IPC &
Section 3(2)(5) of SC & ST Act, Police Station Mangalpur, District
Kanpur Dehat be released on bail on their furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 15.7.2010
SU.