Allahabad High Court High Court

Furkan vs State Of U.P. on 18 January, 2010

Allahabad High Court
Furkan vs State Of U.P. on 18 January, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6287 of 2009

Petitioner :- Furkan
Respondent :- State Of U.P.
Petitioner Counsel :- Sunil Vashisth
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Learned AGA has filed counter affidavit today in Court, which is taken on
record. Learned counsel for the applicant made a statement at the bar that he
does not propose to file any rejoinder affidavit to the said counter affidavit.

Heard learned counsel for the applicant and the learned A.G.A.
It is contended by learned counsel for the applicant that the co-accused Gul @
Gul Mohd. and Vakeel have already been allowed bail by another Hon’ble
Judges of this Court. Photo copy of bail granting order of Vakeel has been
supplied today in Court, which is taken on record.
Learned AGA could not dispute the said fact.

without expressing any opinion on the merits of the matter, I consider it
appropriate to release the applicant on bail.

Let the applicant Furkan involved in case crime no. 70/2008, under Sections
364, 396, 412, 201, 34 I.P.C., P.S. Hapur Kotwali, District Ghaziabad be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of Court concerned.
Order Date :- 18.1.2010
AKG/-