Court No. - 8 Case :- BAIL No. - 247 of 2010 Petitioner :- Shiva Kant Respondent :- State Of U.P. Petitioner Counsel :- Shravan Kumar Pandey Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
F.I.R. and other relevant papers filed in support of the bail application.
The submission of learned counsel for the applicant is that the accused-
applicant is driver of Mahindra Pick-up and as alleged, he was transporting 4
commercial and 45 domestic gas cylinders. It is further submitted that co-
accused Ashish Singh has already been granted bail by this Court vide order
dated 8.1.2010 passed in Crl. Misc. Case No.159(B) of 2010. The applicant is
in jail since 21.11.2009, as averred in para 12 of the bail application and has
no previous criminal history, as mentioned in para 11 of the bail application.
Considering the overall aspects of the matter and without entering into the
merit of the case, I hereby provide that the applicant, Shiva Kant be released
on bail in Case Crime No.2194/2009, under Sections 3/7 E.C. Act, P.S.
Kotwali Bhinga, District Shravasti, on his filing a personal bond and two
sureties each in the like amount to the satisfaction of the court
concerned/remand magistrate.
Order Date :- 13.1.2010
Kpy