Allahabad High Court High Court

Umesh vs State Of U.P. on 5 August, 2010

Allahabad High Court
Umesh vs State Of U.P. on 5 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20546 of 2010

Petitioner :- Umesh
Respondent :- State Of U.P.
Petitioner Counsel :- Rakesh Srivastava
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
applicant is not named in the F.I.R. Co-accused Raju Chauhan has
been granted bail by this court and only allegation against the
applicant is of last seen. There is no recovery of any incriminating
article from the possession of the applicant.

Learned A.G.A. contended that applicant was involved in
committing loot and murder.

Perused the bail order. Case is based on circumstantial evidence
and only allegation against the applicant is of last seen. Applicant
has no criminal history and he is in jail since 19.5.2009.

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 Umesh involved in Case Crime No. 171 of 2009 ,
under Sections 396, 412, 201 IPC Police Station Pilakhuwa
District Ghaziabad 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 :- 5.8.2010
Atul kr. sri.