Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15433 of 2010 Petitioner :- Jishan Respondent :- State Of U.P. Petitioner Counsel :- M.N. Shukla 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 along with the co-accused Jabir with
regard to the alleged truck. The allegation is that the
applicant was involved in looting of the truck along with the
co-accused. The recovery was shown from the co-accused.
The prayer of bail of co-accused Jabir was allowed by this
Court on 14.6.2010 passed in Criminal Misc. Bail
Application No.14873 of 2010. However, the applicant is in
jail since 1.3.2010.
The aforesaid prayer was opposed by learned A.G.A.
In view of the above, without expressing opinion on merit, let
the applicant Jishan 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.
95/2010 unde Section 394, 120B I.P.C. PS. Dehat, Babri
District Muzaffar Nagar.
Order Date :- 21.6.2010
Rk