Allahabad High Court High Court

Gyani vs State Of U.P. on 27 January, 2010

Allahabad High Court
Gyani vs State Of U.P. on 27 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35579 of 2009

Petitioner :- Gyani
Respondent :- State Of U.P.
Petitioner Counsel :- Amit Kumar
Respondent Counsel :- Govt Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.

Learned counsel for the applicant submitted that the applicant is of the same
village. However his name was disclosed after 18 days of the lincident.
However, the applicant is in jail since 17.8.2009.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Gyani be released on bail in case crime No.445/09 u/s 307 IPC
P.S.Bahjoi District Moradabad on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.

Order Date :- 27.1.2010
Hsc/