Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 222 of 2010 Petitioner :- Jagdish Respondent :- State Of U.P. Petitioner Counsel :- Arvind Kumar Srivastava Respondent Counsel :- Govt Advocate Hon'ble Amar Saran,J.
Heard learned counsel for the applicant and learned Additional
Government Advocate.
It is argued by the learned counsel for the applicant that the
incident took place on 14.4.2009 and the report was lodged after
five months. Co-accused Sharda Narain has been granted bail and
there is only evidence of last seen.
Per contra, learned AGA opposed the prayer for bail.
In this view of the matter, without making any comment on the
merits of the case, let the applicant- Jagdish, involved in case
crime No 1192 of 2009, under sections 302/34 IPC, P.S
Thathiya, district Kannauj, 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 :- 6.1.2010
Ishrat