Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15085 of 2010 Petitioner :- Dharmendra Singh Lodhi And Another Respondent :- State Of U.P. Petitioner Counsel :- K.K. Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicants and learned AGA for the
State.
It has been contended by the learned counsel for the applicants that
the applicants are in jail since 23.4.2010 in connection with an
offence under section 406 and 411 IPC. The recovery of 630
grams of silver has been shown from the possession of co-accused
Boby Verma who has been allowed bail by this Court in Crl. Misc.
Bail Appliction No. 247 of 2010 vide order dated 6.1.2010. The
case of the applicants stand on better footing.
Taking into consideration facts and circumstances of the case,
without expressing any opinion on merits, bail application is
allowed.
Let applicants Dharmendra Singh Lodhi and Devendra Singh
Lodhi sons of Phauran Singh involved in case crime no. 172 of
2009, under section 406,411 IPC, Police Station Kotwali, District
Agra be released on bail on their executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction
of the court concerned.
Order Date :- 16.6.2010
SR