High Court Madhya Pradesh High Court

Mukesh Kumar Tiwari @ Mukku vs The State Of Madhya Pradesh on 14 July, 2010

Madhya Pradesh High Court
Mukesh Kumar Tiwari @ Mukku vs The State Of Madhya Pradesh on 14 July, 2010
                             M.Cr.C. No.3218/2010
       14.7.2010
              Shri Vishal Dhagat, counsel for the applicant.
              Shri S. K. Kashyap Public Prosecutor for the respondent/

State.

Heard both the parties.

Case diary of Crime No.157 of 2010 registered at Police
Station Civil Lines, District Rewa for offence punishable under
Section 392 of I.P.C is perused.

The applicant is arrested in connection with the aforesaid
crime on 3.3.2010.

Learned counsel for the applicant submits that he is not
the main accused of the case. No property has been seized
from the applicant. The applicant is a young youth of 23 years
of age and he has no criminal past. Trial will take much time
to conclude and therefore, he prays for bail.

Learned Public Prosecutor opposes the application.
After perusing the case diary and hearing aforesaid
arguments, without expressing any view on the merits of the
case, I am of the opinion that this is a fit case in which bail
may be granted to the applicant namely Mukesh Kumar Tiwari
alias Mukku.

Therefore, application of the applicant Mukesh Kumar
Tiwari alias Mukku under Section 439 Cr.P.C. is hereby
allowed. He be released on bail on furnishing of a bond in sum
of Rs.25,000/- (Rupees twenty five thousand) with one surety
bond of the like sum to the satisfaction of trial Court to appear
before the trial Court on the dates given by the concerned
Court.

Certified copy if applied.

(N.K. Gupta)
Judge
bina