Allahabad High Court High Court

Lokendra @ Pujari @ Sapera vs State Of U.P. on 21 June, 2010

Allahabad High Court
Lokendra @ Pujari @ Sapera vs State Of U.P. on 21 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15496 of 2010

Petitioner :- Lokendra @ Pujari @ Sapera
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjeev Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

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

Learned counsel for the applicant contended that this is a case of police
encounter however it is no injury case. In fact, applicant was falsely
implicated in this case. He is in jail since 17.3.2010.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Lokendra @ Pujari @ Sapera be released on bail, in Case Crime
No. 587 of 2009 under Sections 147, 148, 149, 307, 504 IPC, P.S. Mirhachi,
District Etah, on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the court concerned.

Order Date :- 21.6.2010
Sushma