Allahabad High Court High Court

Amit Dixit Alias Anshu vs State Of U.P. on 12 July, 2010

Allahabad High Court
Amit Dixit Alias Anshu vs State Of U.P. on 12 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13135 of 2009

Petitioner :- Amit Dixit Alias Anshu
Respondent :- State Of U.P.
Petitioner Counsel :- Anil Kumar Mishra,Anshu Chaudhary
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

Learned counsel for the applicant submitted that on suspicion the name of the
applicant was mentioned. However, there was no recovery of kidnappee from
the applicant.The kindnappee was recovered from a gang of dacoits in police
encounter. The prayer of bail to other co-accused have already been
allowed. There is no criminal history against the applicant. However, the
applicant is in jail since 20.1.2009.

In view of the above, without expressing any opinion on merit at this stage it
is a fit case for bail.

Let the applicant Amit Dixit alias Anshu be enlarged on bail on his furnishing
a personal bond with two sureties each in the like amount to the satisfaction of
the court concerned in Case Crime No.87 of 2008, under Section 364-A,
120B, I.P.C. Police Station Kaka, Deo District Kanpur Nagar.

Order Date :- 12.7.2010
Rk