Court No. - 28 Case :- BAIL No. - 2576 of 2010 Petitioner :- Amin Khan Respondent :- State Of U.P. Petitioner Counsel :- M.E.Khan,Prakeep Kumar Rai Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the applicants and the learned A.G.A. and perused
the lower court record.
Learned counsel for the applicant submitted that whatsoever alteration was
made in the revenue record, was done by the Lekhpal and the applicant had no
concern with that date. He also submitted that the applicant has been falsely
implicated due to enmity.
There does not appear to be any reasonable ground to believe that the
applicants 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 applicants and the learned A.G.A., I am of the view that the
applicants have made out a case for bail.
Let the applicant Amin Khan involved in case crime No. 243/2008 under
sections- 218,419,420,465,466,467,468,471,477A I.P.C. Police Station
Dhaurahra District-Lakhimpur Kheri be released on bail on their each
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the Chief Judicial Magistrate concerned.
Order Date :- 12.7.2010
Mahesh