Court No. - 39 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15761 of 2010 Petitioner :- Vinai @ Vikki Pranami Respondent :- State Of U.P. Petitioner Counsel :- Sheel Ojha,Manju Ojha Respondent Counsel :- Govt Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA for the State and
perused the record.
Learned counsel for the applicant submitted that applicant was falsely
implicated in the present case showing the recovery after a month of
country made pistol, cartridge and Rs.10,000/- of alleged looted amount
from the petrol pump. The incident is dated 2.3.2010, however, the
recovery was shown from the applicant on 6.4.2010 and on the same
day applicant was challaned under the Arms Act and in looting case.
Apart from the aforesaid case the applicant was challaned in one case
under Section 304-A IPC in the year 2006. There is no other criminal
history of the applicant. The prayer for bail of co-accused Chandra
Bhan Singh and Suresh Chandra has already been allowed. He further
submits that applicant will not misuse the liberty of bail and he will not
indulge in any such activities if he is released on bail. In the present
case, the applicant is in jail since 6.4.2010.
In view of the above, without expressing any opinion on merit, let the
applicant Vinai @ Vikki Pranami be enlarged on bail on his furnishing
a personal bond with two sureties each in the like amount to the
satisfaction of court concerned in Case Crime No.27of 2010, under
Section 25 Arms Act, P.S. Aung, District Fatehpur.
Order Date :- 23.6.2010
Pramod