Allahabad High Court High Court

Deboo vs State Of U. P. on 3 February, 2010

Allahabad High Court
Deboo vs State Of U. P. on 3 February, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2687 of 2010
Petitioner :- Deboo
Respondent :- State Of U. P.
Petitioner Counsel :- V. S. Sosodia
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

Heard learned counsel for the applicant, learned A.G.A. and perused the
record.

It is submitted by learned counsel for the applicant that co accused has
already been granted bail in Case crime no.385 of 2009 by this Court on 17-
12-2009 in Bail Application No 30333 of 2009. . It is further submitted that
the case of the applicant stands on better footing and claimed parity. He is in
jail since 30-7-2009 and has got no other criminal history.
In view of the facts and circumstances of the case and submissions made by
learned counsel for the applicant and learned A.G.A. and without expressing
any opinion on the merits of the case, the applicant is entitled to be released
on bail.

Let the applicant Deboo involved in Case crime no.385 of 2009 under
sections 420j, 467, 468, 471 and 120B IPC Police Station Civil Lines district
Aligarh be released on bail on his on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Court concerned.

Order Date :- 3.2.2010
IA