Allahabad High Court High Court

Anand vs State Of U.P. on 7 January, 2010

Allahabad High Court
Anand vs State Of U.P. on 7 January, 2010
Court No. - 51
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 465 of 2010
Petitioner :- Anand
Respondent :- State Of U.P.
Petitioner Counsel :- Shashi Kant Shukla
Respondent Counsel :- Govt Advocate
Hon'ble Shashi Kant Gupta,J.

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

It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. It is further submitted that the co-
accused Jitendra has been granted bail by this Court on 16-12-2009 in Bail
Application No. 33719 of 2009. The case of the applicant stands on same
footing and claimed parity , which has not been disputed by the learned AGA.
The applicant is in Jail since 09-9-2009.

Keeping in view the nature of the offence, evidence, complicity of the
accused ,severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant had made out a case for bail
Let the applicant Anand involved in Case crime no.408 of 2009 under
section 307 IPC read with Section 12 of DAA Act and Case Crime No.411 of
2009 under section 25 Arms Act , Police Station Iradat Nagar district Agra be
released on bail on his furnishing a personal bond and two sureties each in the
like amount to the satisfaction of the Court concerned

Order Date :- 7.1.2010
IA