Allahabad High Court High Court

Amit vs State Of U.P. on 23 June, 2010

Allahabad High Court
Amit vs State Of U.P. on 23 June, 2010
Court No. - 32

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14936 of 2010

Petitioner :- Amit
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Srivastava,M.K. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State.

There are no reported criminal antecedents against the applicant.

Keeping in view the nature of submissions advanced, the applicant
is entitled for bail.

Let the applicant Amit involved in Case Crime No. 414 of 2009
under Sections 379, 411 I.P.C. Police Station Sadar Bazar District
Meerut be enlarged on bail on his executing a personal bond and
furnishing two heavy sureties, each in the like amount. to the
satisfaction of the court concerned.

Order Date :- 23.6.2010
Aks