Allahabad High Court High Court

Abdul Rahman vs The State Of U.P. on 22 July, 2010

Allahabad High Court
Abdul Rahman vs The State Of U.P. on 22 July, 2010
Court No. - 28

Case :- BAIL No. - 5473 of 2010

Petitioner :- Abdul Rahman
Respondent :- The State Of U.P.
Petitioner Counsel :- Shishir Pradhan
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

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

The learned counsel for the applicant submitted that the co-accused Smt.
Jantul, from whose possession one currency note of the denomination of Rs.
1000/- was recovered, has been enlarged on bail by the Sessions Judge, Rae
Bareli. The applicant was found in possession of only one currency note of
the denomination of Rs. 500/-. The applicant is also entitled to bail on the
ground of parity.

There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.

Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Abdul Rehman involved in Case Crime No. 418 of 2009,
under sections 489-B and 489-C and 420 IPC, P.S. Kotwali Jayas, District
Rae Bareli be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the Chief Judicial
Magistrate concerned.

Order Date :- 22.7.2010
shailesh