Allahabad High Court High Court

Mohd.Hasnain vs The State Of U.P. on 3 February, 2010

Allahabad High Court
Mohd.Hasnain vs The State Of U.P. on 3 February, 2010
Court No. - 8

Case :- BAIL No. - 8998 of 2009

Petitioner :- Mohd.Hasnain
Respondent :- The State Of U.P.
Petitioner Counsel :- Mohsin Iqbal
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and
perused the entire record of the case.

The submission of learned counsel for the applicant is that, the
FIR in the present case, was lodged against unknown persons. It
is further alleged that, on 18.7.2009, accused-applicant was
apprehended by the police and from his possession, a NOKIA
mobile, one ‘katta’ with cartridge and Rs.7,00/- were recovered.
He further submits that the recovery, as alleged, is fake and
fabricated. It is also submitted that the offences so levelled
against the accused-applicant are triable by Magistrate.The
applicant is in jail since 18.7.2009, as mentioned in para 11 of the
bail application, which has not been controverted by the State.
Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime No.306 of
2009, under Sections 392, 411 IPC, P.S. Ram Nagar, District
Barabanki, on his filing a personal bond and two sureties each in
the like amount to the satisfaction of the court concerned/remand
Magistrate.

Order Date :- 3.2.2010
A