Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 2818 of 2010 Petitioner :- Haneef Ahmad And Another Respondent :- State Of U.P. Petitioner Counsel :- R. P. Tiwari Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta, J.
Heard learned counsel for the applicants, learned A.G.A. and perused the
record.
Learned counsel for the applicants submits that the applicants are innocent
and have been falsely implicated. It is further submitted by learned counsel
for the applicants that in the present case co accused Ameer Ahmad, Tasleem,
Liyaqat Husain, Mulla Jahir & Pappu alias Gulam Husain, whose cases stand
on the same footing, have been granted bail by this Court on 4.3.09, 19.3.09,
5.3.09, 23.11.09 & 6.1.2010 in Criminal Misc. Bail Applications No. 5950 of
2009, 7018 of 2009, 6023 of 2009, 23.11.09 & 6.1.2010 respectively and has
claimed parity. This fact has not been disputed by the learned A.G.A. He
further submits that the applicants have got no criminal history and are in Jail
since 5.1.2010.
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 applicants have made out a case for bail.
Let the applicants Haneef Ahmad & Sayeed Noor involved in Case Crime
No. 1289 of 2008, under Sections 363, 366, 368 & 376 IPC, P.S. Amaria,
District Pilibhit be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court.
Order Date :- 4.2.2010
vinay