Allahabad High Court High Court

Rajpal Singh vs State Of U.P. on 26 July, 2010

Allahabad High Court
Rajpal Singh vs State Of U.P. on 26 July, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 18975 of 2010

Petitioner :- Rajpal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Mohit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shashi Kant Gupta,J.

It is submitted by the learned counsel for the applicant that the co-accused
Mehdi Hasan has been granted bail by this Court on 11.5.2010 in Crl. Misc.
Bail Application No. 11275 of 2010 and has claimed parity. The allegation
against the applicant is that he was the marginal witness of the alleged sale
deed executed by the impostor.

Per contra, learned AGA has submitted that co-accused Mehdi Hasan by
misleading this Court has obtained the bail order, in fact, he had identified the
impostor who is alleged to have executed the sale deed in place of the real
owner Makbool Shah Khan.

In view of the above, list the matter on 9.8.2010 along with Crl. Misc. Bail
Application No. 11275 of 2010.

Order Date :- 26.7.2010
vinay