Allahabad High Court High Court

Sansar vs State Of U.P. on 30 July, 2010

Allahabad High Court
Sansar vs State Of U.P. on 30 July, 2010
Court No. - 47
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 9181 of 2010
Petitioner :- Sansar
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Ojha,Birendra Singh Khokher
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned AGA for the
State and perused the record.

It is submitted by the learned counsel for the applicant that the
applicant was on bail in this case but did not appear before the trial
court and this was the reason that he was again sent to jail and he
is in jail since 25.5.2009.

Learned AGA has not disputed this fact.

Considering the facts and circumstances of the case and
submission 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- Sansar, involved in case crime No. 28 of 1998
under Sections 364, 302, 201 IPC, Police Station Simbhawali,
District Ghaziabad, be released on bail on his furnishing a personal
bond with two heavy sureties each in the like amount to the
satisfaction of the court concerned with the direction that the
applicant shall appear before the trial court concerned regularly on
the date fixed, in case of default the court shall take appropriate
action against the applicant and he will not be entitled for bail
again.

Order Date :- 30.7.2010
Salim