Allahabad High Court High Court

Siraj And Another vs State Of U.P. on 28 January, 2010

Allahabad High Court
Siraj And Another vs State Of U.P. on 28 January, 2010
Court No. - 45

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35440 of 2009

Petitioner :- Siraj And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Hasan Abidi
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard learned counsel for the applicants and learned AGA for the
State.

The first and foremost submission made by learned counsel for the
applicants is that the applicants are neither named in the FIR of
robbery nor any recovery has been made from them and hence
they should be granted bail for the offence under section 379 IPC.

Having considered the submissions made by learned counsel for
the parties and keeping in view the facts and circumstances of the
case, but without expressing any opinion about merit of the case,
applicants may be released on bail.

Let the applicants Siraj son of Ajaz Ahmad and Furkan son of
Naseer, be released on bail in case crime No. 164 of 2009, under
section 379 IPC, P.S. Belari, District Moradabad, on their
executing a personal bond of Rs. 20,000/- and furnishing two
sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 28.1.2010
sazia