Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2672 of 2010 Petitioner :- Pappu Alias Abid Respondent :- State Of U. P. Petitioner Counsel :- R. P. Tiwari Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. It is further submitted that the co-
accused Ameen Ahmad, Taslim alias Guddu, Liaqat Hussain and
Mulla Jaheer have been granted by this Court on 4-3-2009, 5-3-2009 and 23-
11-2009 in Bail Application No. 5950/09, 7018/09, 6023/09 and 30937/09
respectively.. It is further submitted that the case of the applicant stands on the
same footing and claimed parity The applicant is in jail since 5-1-2010 and
has got no other criminal history.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case, the applicant is entitled to be released
on bail.
Let the applicants Pappu @ Abid involved in Case crime no.1289 of 2008
under section 363 ,366,, IPC Police Station Amaria district Pilibhit be release
on bail on his on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the Court concerned
Order Date :- 3.2.2010
IA