Allahabad High Court High Court

Arif Jamal vs State Of U.P. on 22 June, 2010

Allahabad High Court
Arif Jamal vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15698 of 2010

Petitioner :- Arif Jamal
Respondent :- State Of U.P.
Petitioner Counsel :- Ashwini Kumar Awasthi,Manish Tiwary
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant contended that the applicant was
shown to have been arresated from the Restaurant along with a girl
in objectionable position and he was challaned under section
3/4/5/7 Immoral Traffic Act by the police of P.S. Chetganj,
District Varanasi along with other co-accused, who were found in
different rooms. Prayer for bail of one co-accused Vikash Chaube
was allowed on 14.6.2010 by this Court in Crl. Misc. Bail
Application No. 14834 of 2010. However the applicant is in jail
since 22.5.2010.

In this view of the matter, without expressing any opinion on
merits of the case, let the applicant namely, Arif Jamal be
released on bail in Case Crime No. 135 of 2010, under section
3/4/5/7 Immoral Traffic Act, 1956, P.S. Chetganj, District
Varanasi, on his furnishing a personal bond with two sureties each
in the like amount to the satisfaction of the Court concerned

Order Date :- 22.6.2010

S.A.A.Rizvi