M.Cr.C. No. 6066/2010
28.06.2010
Shri Rajeev Badkur, counsel for the applicant.
Shri A. Tamrakar, Panel Lawyer for the
respondent/State.
Heard on admission.
Petition is admitted for final hearing.
Send for the police case diary.
Shri Ajay Tamrakar, Panel Lawyer takes notice on
behalf of the State and undertakes to requisite the case diary
by the next date.
Heard on IA. No.9399/2010, an application for grant of
ad interim anticipatory bail
The applicant has an apprehension of his arrest in
Crime No.46/2010 registered at Police Station Kymore,
District Katni for offence punishable under Section 294, 323,
452 and 506 of I.P.C.
It is submitted by learned counsel for the applicant that
looking to the order dated 27.4.2010 passed by learned
Additional Sessions Judge it is clear that there is no
allegation against the applicant of entering the house and,
therefore registration of crime for offence under section 452
is unnecessary to harass the applicant and rest of the
Sections are bailable. The incident took place in spur of
moment without any previous enmity. The applicant has no
criminal past.
Keeping in view the submission made by learned
counsel for the applicant and facts and circumstances of the
case, I am of the view that this is a fit case for grant of ad
interim anticipatory bail to the applicant.
Consequently, IA. No.9399/2010 is hereby allowed.
It is directed that in the event of arrest, present
applicant Anil Kumar @ Niloo Dubey shall be released on bail
on his furnishing a personal bond in the sum of Rs.20,000/-
(Rupees twenty thousand) with a solvent surety of the like
amount to the satisfaction of the Arresting Authority.
The applicant shall further abide by the conditions
enumerated in sub-Section (2) of Section 438 Cr.P.C.
Case be listed for final hearing in the week commencing
from 19.7.2010.
Certified copy today, if applied.
(N.K. Gupta)
Judge
bina