Allahabad High Court High Court

Umesh Tiwari vs State Of U.P. on 18 June, 2010

Allahabad High Court
Umesh Tiwari vs State Of U.P. on 18 June, 2010
Court No. - 7

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14964 of
2010

Petitioner :- Umesh Tiwari
Respondent :- State Of U.P.
Petitioner Counsel :- P.K.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned AGA for the
State.

Applicant is in jail since 25.01.2010 in connection with Case
Crime No. 10 of 2010. Two FIRs have been instituted in respect of
the same allegation. In one of which bail has already been granted
by this Court vide Criminal Misc. Bail Application No. 14623 of
2010 on 10.06.2010.

Taking into consideration to the facts and circumstances of the
case and without expressing any opinion on merits, bail
application is allowed.

Let the applicant namely Umesh Tiwari son of Chandra Pati
Tiwari involved in Case Crime No. 10 of 2010, under Section 419,
420, 467, 468, 471 IPC, Police Station Kotwali, District Azamgarh
be released on bail in executing a personal bond and furnishing
two sureties each in the like amount to the satisfaction of the court
concerned.

Order Date :- 18.6.2010
arun