Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 6336 of 2009 Petitioner :- Jhanney @ Tahir Hasan Respondent :- State Of U.P. Petitioner Counsel :- Santosh Srivastava,A.N.Bhargava,Akhtar Hussain,R.P. Yadav,Ramanuj Tripathi Respondent Counsel :- Govt. Advocate,Alok Kumar 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 a first information report was
lodged regarding murder in December 2006 in which the applicant was one of
the witnesses and informant of the present case was accused. Continuous
threat was being extended to the witnesses regarding which even the
complaint was made against the informant and other in that case crime
no.1034 of 2006, under Sections 302/34 IPC, P.S. Tiwaripur District
Gorakhpur. Thereafter on the basis of false allegations the first infomation
report was lodged against the applicant and other co-accused. However all the
injuries are on non-vital part and the applicant is in jail since 6.12.2008.
In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Jhanney @ Tahir Hasan be released on bail, in case crime no.3033
of 2008, under Sections 147,148,149,307,504,506 of the I.P.C. and 7 Criminal
Law Amendment Act, P.S.-Cantt., District Gorakhpur on his furnishing a
personal bond and two sureties each in the like amount to the satisfaction of
the court concerned
Order Date :- 1.2.2010
piYusH