Allahabad High Court High Court

Farmood vs State Of U.P. on 7 July, 2010

Allahabad High Court
Farmood vs State Of U.P. on 7 July, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17006 of 2010

Petitioner :- Farmood
Respondent :- State Of U.P.
Petitioner Counsel :- Hasan Abidi
Respondent Counsel :- Govt. Advocate

Hon'ble B.N. Shukla,J.

Supplementary affidavit has been filed today. It may be taken on record.

Heard learned counsel for the applicant, learned AGA appearing for the State
and perused the record.

It is contended by learned counsel for the applicant that there is nothing
against the applicant and name of the applicant appear in confessional
statement of co-accused and there is no recovery of any incriminating article
from the possession of the applicant.

Learned AGA contended that applicant has criminal history.

Supplementary affidavit has been filed from the side of the applicant in which
criminal history history has been explained. Applicant is in jail since
07.10.2007.

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 also entitled to be released on bail.

Let the applicant Farmood involved in Case Crime No. 724/2007, u/s 303,
504 IPC, P.S. Belari, District Moradabad 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 :- 7.7.2010
Sushma