Allahabad High Court High Court

Ajmeri vs State Of U.P. on 4 August, 2010

Allahabad High Court
Ajmeri vs State Of U.P. on 4 August, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7453 of 2009

Petitioner :- Ajmeri
Respondent :- State Of U.P.
Petitioner Counsel :- Awadesh Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

List revised. Except learned A.G.A. none appears on behalf of the applicant.

Heard learned A.G.A. and perused the record.

According to the defence case the applicant was falsely implicated in the
present case showing the recovery of gun which belonged to his father. In
the present case the applicant is in jail since 16.9.2008.

Learned A.G.A. submitted that there is criminal history of one case under
Section 302/34 I.P.C. and 7 Criminal Law Amendment Act.

So for as the present case is concerned, the recovery of gun belonging to his
father was shown from the applicant who is in jail since 16.9.2008.

In view of the above, without expressing any opinion on merit, it is a fit case
for bail if the trial is still pending.

Let the applicant Ajmeri be enlarged on bail on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the court
concerned in Case Crime No.1094/08 under Section 25 Arms Act, PS
Bilsanda, District Pilibhit.

Office will communicate this order to the court concerned.

Order Date :- 4.8.2010
Rk