Court No. - 29 Case :- BAIL No. - 5871 of 2010 Petitioner :- Vikas Pathak Respondent :- State Of U.P. Petitioner Counsel :- Diwakar Nath Tiwari Respondent Counsel :- Govt.Advocate Hon'ble Ashwani Kumar Singh,J.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant papers
filed in support of the bail application.
The submission of the learned counsel for the applicant is that the
present case is of police encounter in which none of the police
personnel received any injury. The applicant is in jail since 8.4.2010.
Considering the facts and circumstance of the case, I direct that the
applicant be released on bail in case Crime No.137/2010 under sections
147, 148, 149, 307 I.P.C., P.S.Mishrikh, District Sitapur on his filing a
personal bond and two sureties each in the like amount to the
satisfaction of the court concerned/remand Magistrate.
Order Date :- 5.8.2010
kvg/-