Allahabad High Court High Court

Sunil vs State Of U.P. on 14 July, 2010

Allahabad High Court
Sunil vs State Of U.P. on 14 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12917 of 2010

Petitioner :- Sunil
Respondent :- State Of U.P.
Petitioner Counsel :- A.N. Pandey
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.

Learned counsel for the applicant has contended that except last seen
evidence, there is no evidence against the applicant to connect the applicant
with the murder of deceased. The applicant has been falsely implicated in this
case.

Learned AGA contended that the deceased was taken away by the applicant
and co-accused persons and thereafter her dead-body was recovered.
Investigating Officer has recorded the statement of Amar Singh and Bachchu
Singh who have given statement of last seen against the applicant.
There is evidence of only last seen against the applicant. There is no criminal
history 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 Sunil involved in Case Crime No.96 of 2009, under Sections
364, 302, 201/34 and 376/34 I.P.C., Police Station Sasnigate, District Aligarh
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 :- 14.7.2010
Gaurav