Allahabad High Court High Court

Suresh Yadav vs State Of U.P. on 21 July, 2010

Allahabad High Court
Suresh Yadav vs State Of U.P. on 21 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18572 of 2010

Petitioner :- Suresh Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- S.P.Singh
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

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

Learned counsel for the applicant has contended that the applicant has been
falsely implicated in this case and the deceased himself was under influence
of liquor and there is no recovery of any incriminating article from possession
of the applicant. The applicant is in jail since 7.9.2009.

Learned A.G.A. has contended that the applicant was also involved in
inflicting injury to the deceased.

As per FIR version 4 persons and the deceased consumed liquor before the
alleged occurrence.

Considering the nature of accusation and the severity of punishment in case of
conviction and the nature of supporting evidence, reasonable apprehension of
tampering of the witnesses and prima facie satisfaction of the court in support
of the charge, the applicant is entitled to be released on bail.

Let the applicant Suresh Yadav involved in case crime no. 1333 of 2009,
under section 364, 302, 201 IPC, P.S. Ghosi, District Mau 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 :- 21.7.2010
Masarrat