Allahabad High Court
Dinesh Kumar vs State Of U.P. on 23 June, 2010
Court No. - 32 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13968 of 2010 Petitioner :- Dinesh Kumar Respondent :- State Of U.P. Petitioner Counsel :- S.N.Yadav 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 Dinesh Kumar involved in Case Crime No. 268 of 2010
udner section 3/7 of Essential Commodities Act police station Shikohabad
District Firozabad be enlarged on bail on his executing a personal bond and
furnishing two sureties, each in the like amount, to the satisfaction of the court
concerned.
Order Date :- 23.6.2010
skv