Allahabad High Court High Court

Ganga Tiwari vs State Of U.P. on 5 August, 2010

Allahabad High Court
Ganga Tiwari vs State Of U.P. on 5 August, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20590 of 2010

Petitioner :- Ganga Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Raghvendra Prakash
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Heard learned counsel for the applicant and learned A.G.A. appearing
for the State.

It is contended by the learned counsel for the applicant that co-
accused Ravindra Yadav has been allowed bail and the case of the
present applicant is on the same footings. Applicant is not named in
the FIR.

The factual position is not disputed by the learned AGA.

Applicant is not named in the FIR. Perused the bail order of the co-
accused. The case of the present applicant is on the same footings.
The applicant is in Jail since 16.3 .2010.

Considering the nature of accusation and the severity of punishment in
case of conviction and the nature of supporting evidence, reasonable
apprehension of tempering of the witnesses and prima facie
satisfaction of the Court in support of the charge, the applicant is
entitled to be released on bail.

Let the applicant Ganga Tiwari involved in Case Crime No. 191 of
2010 under Sections 302 IPC Police Station Kheta Sarai, District
Jaunpur 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 :- 5.8.2010
SU.