Allahabad High Court High Court

Akbar Ali vs State Of U.P. on 6 January, 2010

Allahabad High Court
Akbar Ali vs State Of U.P. on 6 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 25206 of 2009

Petitioner :- Akbar Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Shahroze Khan,Shiv Dayal Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard Shri Shiv Dayal Tiwari, learned counsel for the applicant, learned AGA
and perused the record.

Learned counsel for the applicant submitted that the co-accused from whose
possession alleged recovery was made have already beeb released on bail in
compliance of the order dated 25.8.09 in Criminal Misc. Application
No.22245 of 2009. The recovey of mobile was shown from the possession of
the applicant which belonged to the applicant and the same has already been
returned to him. The applicant is in jail since 2.8.09.

Without expressing any opinion on merit, let the applicant Akbar 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.568 of
2009 under Section 380, 411, 413, I.P.C. PS. Siddarth Nagar, District
Siddarth Nagar.

Order Date :- 6.1.2010
Rk