Court No. - 20 Case :- BAIL No. - 3668 of 2010 Petitioner :- Anoo @ Taufique Ahmad Respondent :- State Of U.P. Petitioner Counsel :- B.S.Patel,Juned Ahmad Khan Respondent Counsel :- Govt.Advocate,Mayank Pandey Hon'ble Raj Mani Chauhan,J.
Learned A.G.A files counter affidavit, which is taken on record.
Heard learned counsel for the applicant and learned A.G.A. for the State.
The accused-applicant Annoo @ Taufique Ahmad is involved and detained in
Case Crime No. 112 of 2010, under Section 307 I.P.C., from Police Station
Hasanganj, District Lucknow.
The submission of learned counsel for the applicant is that as per statement of
injured Praveen Sonker, accused Ashish Joshi and Pappu Kalia had opened
fire on him. The role assigned to the present accused applicant is that he was
present on the spot. No specific role has been assigned to accused applicant in
the alleged occurrence. Co-accused Ashish Joshi who was assigned role of
firing has already been ordered to be released on bail vide order dated
12.05.2010 passed by this Court in Crl Misc Case No. 3800 (B) of 2010.
Therefore, accused applicant also deserves to be released on bail.
Learned A.G.A opposed the bail application.
Considered the submissions of the learned counsel for the applicant and the
learned Additional Government Advocate. Keeping in view the facts and
circumstances of the case as well as the fact that no specific role has been
assigned to accused applicant in the alleged occurrence and co-accused
Ashish Joshi who was assigned role of firing has already been ordered to be
released on bail, without expressing any opinion on the merits of the case,
accused applicant may be released on bail.
Let applicant Annoo @ Taufique Ahmad be released on bail in aforesaid case
crime number on his furnishing a personal bond with two sureties each in the
like amount to the satisfaction of the court concerned.
Order Date :- 23.6.2010
Renu