Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 19717 of 2010 Petitioner :- Kalika Lodh Respondent :- State Of U.P. Petitioner Counsel :- S. K. Chaubey,T. P. Gupta Respondent Counsel :- Govt. Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.
It is contended by the learned counsel for the applicant that
co-accused Sripal has been granted bail by this court and
case of the applicant stands of same footing.
Learned A.G.A. contended that he has no instructions.
Perused the bail order of the co-accused.The complainant
himself is not an eyewitness.Applicant has no criminal
history and he is in jail since 15.2.2010.
Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant
and without expressing any opinion on the merits of the
case, the applicant is entitled to be released on bail.
Let the applicant Kalika Lodh involved in Case Crime No. 25
of 2010 , under Section 302 IPC Police Station Khakhreru
District Fatehpur be released on bail on his furnishing a
personal bond with two sureties each in the like amount to
the satisfaction of the court concerned.
Order Date :- 29.7.2010
Atul kr. sri.