Court No. - 7 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14889 of 2010 Petitioner :- Virendra Respondent :- State Of U.P. Petitioner Counsel :- Ravindra Nath Rai,A.K. Rai Respondent Counsel :- Govt.Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicant and learned A.G.A. for the
State.
Incident is alleged to have taken place on 5.11.2008 at 11.00 P.M.
and F.I.R. was registered on 7.11.2008 at 00.10 A.M.
Submission is that there is no source of light. First informant is
also a witness of inquest but he has not named the accused.
Taking into consideration the facts and circumstances of the case
and without expressing any opinion on merits, bail application is
allowed.
Let the applicant Virendra son of Shankar, involved in case crime
No. 1722 of 2008, under Section 304 I.P.C., Police Station
Shahpur, District Gorakhpur, be released on bail on executing a
personal bond and furnishing two sureties each in the like amount
to the satisfaction of the court concerned.
Order Date :- 15.6.2010
Rmk.