Allahabad High Court High Court

Anil Malla vs State Of U.P. on 6 July, 2010

Allahabad High Court
Anil Malla vs State Of U.P. on 6 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16874 of 2010

Petitioner :- Anil Malla
Respondent :- State Of U.P.
Petitioner Counsel :- Bishram Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble B.N. Shukla, J.

Heard learned counsel for the applicant and learned A.G.A.
appearing for the State.

It is contended by the learned counsel for the applicant that the
applicant was not named in the FIR and FIR and FIR was lodged after
about 19 days and there is no evidence recorded for demand of
ransom against the applicant and other co-accused. Co-accused Smt.
Poonani Singh has been allowed bail by this Court.

Learned A.G.A. contended that the applicant was involved in the
offence

The applicant is not named in the FIR. The FIR was lodged after 19
days. Co-accused has been allowed bail by this Court. The applicant is
in jail since 4.4.2008.

Considering the facts and circumstances of the case and
submissions made by the learned counsel for the applicant and
without expressing any opinion on the merits of the case, the applicant
is entitled to be released on bail.

Let the applicant Anil Malla involved in Case Crime No. 420 of
2007 under Sections 364,368,216,120-B, 302, 201 IPC Police Station
Kuber Sthan , District Kushinagar be released on bail on his
furnishing a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned.

Order Date :- 6.7.2010
SU.