Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17328 of 2010 Petitioner :- Vikas Respondent :- State Of U.P. Petitioner Counsel :- Vikas Mani Srivastava Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Sri S.K.Singh, learned counsel for the complainant has stated that the
applicant has not complied with the order dated 18-8-2009 passed by
this Court in Crl. Misc. Writ Petition No.1671/2009. The applicant in
paragraph 22 of the affidav it filed in support of bail application, has
stated as follows:
“That the applicant- accused is ready to deposit the amount
Rs.10,000/- as per direction of the Hon’ble High Court and also ready
to furnish b ail bond and sureties to the satisfaction of the concerned
court below and will never misue evidence during the trial of the case
before the court below.”
As prayed by the learned counsel for the applicant put up as
fresh on 04-8-2010 to enable him to comply with the
aforementioned order..
Order Date :- 8.7.2010
IA