Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18042 of 2010 Petitioner :- Dhananjay Respondent :- State Of U.P. Petitioner Counsel :- Satya Srivastava Respondent Counsel :- Govt Advocate Hon'ble B.N. Shukla,J.
Heard learned counsel for the applicant and learned AGA for the State and
perused the record.
It is submitted by the learned counsel for the applicant that the applicant was
on bail in this case but did not appear before the trial court and this was the
reason that he was again sent to Jail and he is in Jail since 22.6.2010.
Learned AGA has not disputed this fact.
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 Dhananjay involved in Case Crime No. 142 of 2002 under
Sections 302, 412 IPC & 3(2) 5 of SC & ST Act, Police Station Jalalpur,
District Jaunpur be released on bail on his furnishing a personal bond with
two heavy sureties each in the like amount to the satisfaction of the court
concerned with the direction that the applicant shall appear before the trial
court regularly on the date fixed, in case of default, the court shall take
appropriate action against the applicant and he will not be entitled for bail
again.
Order Date :- 15.7.2010
SU.