Allahabad High Court High Court

Saleem vs State Of U.P. on 9 August, 2010

Allahabad High Court
Saleem vs State Of U.P. on 9 August, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 20951 of 2010

Petitioner :- Saleem
Respondent :- State Of U.P.
Petitioner Counsel :- Apul Misra
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA for the State and
perused the record.

Learned counsel for the applicant submitted that according to prosecution
case, land of the informant was transferred by the step son of applicant
producing one lady on her behalf and subsequently, Smt. Naim Bano was
apprehended. There is allegation that she was introduces by the applicant.
However, applicant is neither witness nor beneficiary of alleged transfer deed.
In the present case, applicant is in jail since 2.6.2010.
Learned AGA has vehemently opposed the aforesaid prayer for bail.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail. Let the applicant Saleem be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the satisfaction of
court concerned in Case Crime No.265-A of 2010, under Sections 467, 468,
469, 471, 420 IPC, P.S. Sadar Bazar, District Shahjahanpur.
Order Date :- 9.8.2010

Pramod