Allahabad High Court High Court

Monu Tiwari vs State Of U.P. on 9 August, 2010

Allahabad High Court
Monu Tiwari vs State Of U.P. on 9 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20833 of 2010

Petitioner :- Monu Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- Sanjay Kumar Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the record.

Learned counsel for the applicant submitted that the applicant
has been falsely implicated only on the basis of one case
pending against him in which he is on bail. However, the
applicant is in jail since 8.7.2010.
Learned A.G.A. opposed aforesaid prayer of bail.
In view of the above, without expressing any opinion on
merit, it is a fit case for bail.

Let the applicant Monu Tiwari be enlarged on bail on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned in Case
Crime No. 265/2010 under Section 2/3 U.P. Gangster and
Anti Social Activities Act, 1986, PS. Kotwali Nagar, District
Pratapgarh.

Order Date :- 9.8.2010
Rk