Allahabad High Court High Court

Ganesh Tiwari vs State Of U.P. on 2 February, 2010

Allahabad High Court
Ganesh Tiwari vs State Of U.P. on 2 February, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 13506 of 2009

Petitioner :- Ganesh Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Kamal Krishna,Ajay Pandey
Respondent Counsel :- Govt. Advocate,P.N.Tripathi

Hon'ble Amar Saran,J.

Heard learned counsel for the applicant and learned Additional
Government Advocate.

Learned counsel for the applicant submits that identically placed
co-accused Panda Tiwari aliasIndrajeet Tiwari has been granted
bail by an earlierorder of this Court.

Learned AGA could not dispute this position, although he opposed
the prayer for bail.

Having considered the submissions of the parties and without
expressing any opinion on the merits of the case, let the applicant-
Ganesh Tiwari, involved in case crime No. 289 of 2008, under
section 302 IPC, police station Sarai Mamrej, district Allahabad,
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 :- 2.2.2010

Ishrat