Court No. - 8 Case :- BAIL No. - 4997 of 2010 Petitioner :- Ahmad Ali Respondent :- State Of U.P. Petitioner Counsel :- S. Rahman,Mohd. Yunus,Syed Waqar Hussain Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Supplementary affidavit filed on behalf of the applicant showing the factual
aspect of the mattr is taken on record.
Heard the learned counsel for the applicant and the learned AGA for the State
and perused the record.
The learned counsel for the applicant submitted that there is no photograph
nor signature of the applicant on the sale deed. It was also submitted that the
applicant has been falsely implicated due to enmity. There does not appear to
be any reasonable ground to believe that the applicant will temper with the
witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.
Let the applicant Ahmad Ali involved in case crime no. 12 of 2009 under
sections 420, 467, 468, 471, 504 and 506 IPC, P.S. Wazirganj, District
Lucknow be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Chief Judicial
Magistrate concerned.
Order Date :- 9.7.2010
MTA