Allahabad High Court High Court

Orma @ Sharma vs State Of U.P. on 5 August, 2010

Allahabad High Court
Orma @ Sharma vs State Of U.P. on 5 August, 2010
Court No. - 29

Case :- BAIL No. - 5864 of 2010

Petitioner :- Orma @ Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- Syed Ehsan Abbas,Km.Shabana Rizvi
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.

It is submitted by learned counsel for the applicant that the name
of the accused applicant came to light from the confessional
statement of co-accused Kallu. It is further submitted that nothing
incriminating was recovered from the possession of the accused
applicant. It is contended that the allegations so levelled against
accused applicant are false and concocted. It is further
contended that accused applicant is innocent and has falsely
been implicated in the instant case. Learned counsel submits that
the offences so levelled against accused applicant are triable by
Magistrate. The accused applicant is in jail since 2.7.2010 and
there is no criminal history of the applicant, as averred in paras 2
& 10 of the bail application, which is admitted by the State.
Considering the overall aspects of the matter, I hereby provide
that the applicant be released on bail in Case Crime No.201 of
2010, under Sections 356, 379, 411 IPC, P.S. G.R.P.-Gonda,
District Gonda, 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 :- 5.8.2010
A