Allahabad High Court High Court

Vikas vs State Of U.P. on 15 July, 2010

Allahabad High Court
Vikas vs State Of U.P. on 15 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18050 of 2010

Petitioner :- Vikas
Respondent :- State Of U.P.
Petitioner Counsel :- V.M.Zaidi,S.M.G. Asghar
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 Satya Pal has been allowed bail and the case of the present
applicant is on the same footings. The role assigned to the applicant is
catching hold of the deceased.

The factual position is not disputed by the learned AGA.

Perused the bail order of the co-accused. The case of the present
applicant is on the same footings. The applicant is in Jail since 2.9 .
2009.

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 Vikas involved in Case Crime No. 386 of 2009
under Sections 147, 148, 149, 307, 302 IPC Police Station Fugana ,
District Muzaffarnagar 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.