Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 17702 of 2009 Petitioner :- Harun @ Raja Respondent :- State Of U.P. Petitioner Counsel :- R.K. Kaushik Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicant, learned AGA and
perused the record.
Learned counsel for the applicant submitted that the applicant
was falsely implicated showing the recovery of one silver
bichhia. Subsequently he was implicated in the present case
since there was complaint by the applicant against the police
personnel. However, the applicant is in jail since 30.11.09.
In view of the above without giving any observation on merit let
the applicant Harun alias Raja be enlarged on bail on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the court concerned in Case Crime
No.1709 of 2008 under section 380, 411 I.P.C. PS.Nawabad,
District Jhansi.
Order Date :- 22.1.2010
Rk