Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2408 of 2010 Petitioner :- Satyawan Respondent :- State Of U.P. Petitioner Counsel :- Sushil Kumar Pandey Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
Learned counsel for the applicant submitted that , after the grant of bail, the
applicant, due to some unavoidable circumstances, could not appear before
the court on the date fixed , consequently, non bailable warrant was issued
against him and the applicant surrendered before the court below. Learned
counsel further submits that the applicant undertakes that after release on bail
he shall regularly attend the court on each and every date .
Taking into consideration the facts and circumstances of the case, I am of the
view that the applicant deserves to be bailed out.
Let the applicant Satyawan involved in ST No. 554/08 (Case Crime No. 516
of 2007) under Section 307 I.P.C. and case crime No. 517 of 2007, under
section 25 Arms Act, P.S. Nai Mandi District Muzaffarnagar be released on
bail on his executing a personal bond and furnishing two heavy sureties each
in the like amount to the satisfaction of the Court concerned on filing an
undertaking that after release on bail he shall regularly attend the court on
each and every date and shall cooperate with the Court in early hearing of the
case .
Order Date :- 1.2.2010
MLK