Allahabad High Court High Court

Sabbeer And Another vs State Of U.P. on 24 June, 2010

Allahabad High Court
Sabbeer And Another vs State Of U.P. on 24 June, 2010
                                                                    Court No. 20

                  Criminal Misc. Case No. 4738 (B) of 2010

        1.Sabbeer
        2. Waseem                     ....Versus..... State of U.P.

Hon'ble Raj Mani Chauhan, J.

Heard the learned counsel for the applicants and learned A.G.A. for the
State as well as perused the documents available on the record.

The accused-applicants Sabbeer and Waseem are involved and detained
in Case Crime No. 51 of 2010, under Sections 147,148, 149, 307 I.P.C., from
Police Station Lalganj Kotwali, District Pratapgarh and they have applied for
bail.

The submission of the learned counsel for the accused applicants is that
co-accused Mohd. Akhtar, Mubeen and Ishraar have already been ordered to be
released on bail. As per version of the F.I.R., the role of present accused
applicant is identical as the role of co-accused who have already been ordered
to be released on bail. Moreover, there are cross cases between the parties and
both sides had sustained fire-arm injuries. Therefore, accused applicants also
deserve to be released on bail.

Learned A.G.A. although opposed the bail application but fairly accepts
that the co-accused having similar role as against the present accused
applicants have already been ordered to be released on bail.

Considered the submissions of the learned counsel for the accused
applicants and the learned A.G.A.

Keeping in view the totality of the facts and circumstances of the case
as well as the fact that the co-accused having similar role as against the present
accused applicants have already been ordered to be released on bail, without
expressing any opinion on the merit of the case, the accused applicants may
also be released on bail.

Let applicants Sabbeer and Waseem be released on bail in the aforesaid
case crime number on their furnishing a personal bond with two sureties each
in the like amount to the satisfaction of the court concerned.

24.06.2010
Sanjay/-