Allahabad High Court High Court

Vijai Pal vs State Of U.P. on 23 July, 2010

Allahabad High Court
Vijai Pal vs State Of U.P. on 23 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 12915 of 2010

Petitioner :- Vijai Pal
Respondent :- State Of U.P.
Petitioner Counsel :- Jeetan Tiwari,P.S. Tiwari
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
in this case police has submitted final report against co-
accused Balram and Ramveer. Case is based on
circumstantial evidence.On the basis of confessional
statement of Ramveer name of the applicant appeared. It is
further contended that no recovery of any incriminating
article was made from the possession of the applicant.

Learned A.G.A. contended that applicant was also involved
in committing the murder of the deceased.

Case is based on circumstantial evidence and name of the
applicant appeared in the confessional statement of co-
accused Ramveer. He is in jail since 30.11.2009.

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 Vijai Pal involved in Case Crime No. 744 of
2009, under Sections 147, 148, 149, 364, 302, 201 IPC
Police Station Sirsganj District Firozabad 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 :- 23.7.2010
Atul kr. sri.