Allahabad High Court High Court

Sabbir vs State Of U.P. on 9 August, 2010

Allahabad High Court
Sabbir vs State Of U.P. on 9 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20967 of 2010

Petitioner :- Sabbir
Respondent :- State Of U.P.
Petitioner Counsel :- T.M. Khan
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 with the vague allegation that for providing
Visa and job in abroad the amount was taken from different persons. The
applicant was neither Government employee nor authorized agent to provide
assistance for issuance of Visa Pass-port. In the present case, applicant is in
jail since 24.4.2010.

Learned AGA has vehemently opposed the aforesaid prayer for bail.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Sabbir 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.59 of 2010, under Section 419, 420 IPC,
P.S. Hanumanganj, District Kushinagar.

Order Date :- 9.8.2010

Pramod