Allahabad High Court High Court

Hukumat vs State Of U.P. on 22 January, 2010

Allahabad High Court
Hukumat vs State Of U.P. on 22 January, 2010
Court No. - 47

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 1759 of 2010

Petitioner :- Hukumat
Respondent :- State Of U.P.
Petitioner Counsel :- P. K. Singh
Respondent Counsel :- Govt Advocate

Hon'ble Amar Saran,J.

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

It is argued by the learned counsel for the applicant that the similarly placed
co-accused Munna alias Riyasat has been granted bail by Hon’ble Vinod
Prasad, J by an order dated 10.9.2008 and similar to co-accused Munna alias
Riyasat, nothing was recovered from the applicant and he was not put for test
identification. It is further contended that the applicant is 60 years in age and
he does not have any criminal history.

Per contra, learned AGA opposed the prayer for bail and argued that the
orders granting bail to the co-accused referred to in the order of Hon’ble
Vinod Prasad , J has not been annexed and further there was no reason to
falsely implicate the applicant.

Having considered the submissions of the parties and without expressing any
opinion on the merits of the case, let the applicant Hukumat involved in case
crime No. 283 of 2007, under Section 396/302/412 IPC, P.S. Roora, district
Kanpur Dehat be released on bail on his executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction of court
concerned.

Order Date :- 22.1.2010
sfa/