Court No. - 47 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17967 of 2010 Petitioner :- Satendra @ Satana Respondent :- State Of U.P. Petitioner Counsel :- Jawahir Yadav 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 Ram Gopal
has been granted bail by this Court and main accused is Chattarpal .
Learned A.G.A. contended that the applicant was involved in selling the spurious
liquor.
Distinguishing case of the applicant to that of main accused Chattar Pal and also in
view of the fact that co-accused Ram Gopal has been allowed bail by this Court.
Considering the facts and circumstances of the case and submissions made by the
learned counsel for the applicant and without expressing any opinion on the merits of
the case, the applicant is entitled to be released on bail.
Let the applicant Satendra @ Satana involved in Case Crime No. 33 of 2010 under
Sections 272, 273, 304 IPC & Section 60/64 Excise Act, Police Station Bahadurgarh
District Ghaziabad 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 :- 15.7.2010
SU.