Allahabad High Court High Court

Anil vs State Of U.P. on 7 January, 2010

Allahabad High Court
Anil vs State Of U.P. on 7 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 439 of 2010

Petitioner :- Anil
Respondent :- State Of U.P.
Petitioner Counsel :- Mohit Singh
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 and there are allegations with regard
to pelting of stones on the police party. It is further submitted that no specific
role has been assigned to the applicant and only simple injuries are alleged to
have been caused to the victims. The applicant has got no criminal history
and is in jail since 18.10.09.

Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.

Let the applicant Anil involved in Case Crime No. 676 of 2009, under
Sections 147, 332, 353, 225, 307 I.P.C., P.S. Chandausi, District Moradabad
be released on bail on his furnishing a personal bond and two sureties each in
the like amount to the satisfaction of the court concerned.

Order Date :- 7.1.2010
vinay