Allahabad High Court High Court

Suraj vs State Of U.P. on 20 July, 2010

Allahabad High Court
Suraj vs State Of U.P. on 20 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17022 of 2010

Petitioner :- Suraj
Respondent :- State Of U.P.
Petitioner Counsel :- Piyush Dubey,Avanish Kumar Shukla,Mithilesh
Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

It is contended by learned counsel for the applicant that according to the
prosecution version, the role of catching hold is assigned to the applicant and
the role of causing gunshot injury is assigned to co-accused Chandrapal. The
case of the applicant is distinguishable with the case of the co-accused
Chandrapal. The applicant is in jail since 23.5.2010, he is having no criminal
antecedent.

In view of 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 Suraj involved in case crime no. 293 of 2010 under
Sections 307, 504 I.P.C., P.S. Shahganj, District Agra 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.

• That the applicant shall not tamper with the evidence.

• That 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.

In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 20.7.2010
Su