Allahabad High Court High Court

Vikki vs State Of U.P. on 16 July, 2010

Allahabad High Court
Vikki vs State Of U.P. on 16 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18134 of 2010

Petitioner :- Vikki
Respondent :- State Of U.P.
Petitioner Counsel :- Satya Prakash Pandey,Ved Prakash Pandey
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 the
applicant is not named in the FIR and his name appeared in the
confessional statement of the co-accused. It is further contended that
there no recovery of any incriminating article from possession of the
applicant.

Learned A.G.A. contended that case is based on the circumstantial
evidence. Applicant is not named in the FIR. The applicant has no
criminal history and is in jail since 4.2.2010.

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 Vikki involved in Case Crime No. 382 of 2009
under Sections 393, 302 IPC Police Station Loha Mandi, District
Agra 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 :- 16.7.2010
SU.