Court No. - 3
Case :- BAIL No. - 4432 of 2010
Petitioner :- Rajeshwar Mishra
Respondent :- State Of U.P.
Petitioner Counsel :- Indrajeet Shukla
Respondent Counsel :- Govt. Advocate
Hon'ble Shri Narayan Shukla,J.
Heard learned counsel for the appellant and learned
A.G.A.
Supplementary affidavit as well as counter affidavit
filed today, is taken on record.
Keeping in view the nature of offence I am not inclined
to release the petitioner on bail, but keeping in view the fact
that the marriage of applicant’s sister is scheduled to be held
on 23.6.2010 and during the course of marriage he has to
perform the rites, I hereby direct the Superintendent of Jail,
Faizabad to permit the petitioner for two days i.e. 23.6.2010
and 24.6.2010 under police custody to perform the rites of his
sister’s marriage. It is clarified that the petitioner shall be
taken back in the evening of 24.06.2010 in Jail.
Order Date :- 18.6.2010
Sanjeet