Allahabad High Court High Court

Khursheed vs State Of U.P. on 18 June, 2010

Allahabad High Court
Khursheed vs State Of U.P. on 18 June, 2010
Court No. - 5

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15339 of 2010

Petitioner :- Khursheed
Respondent :- State Of U.P.
Petitioner Counsel :- Rupak Chaubey,Sunil Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

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

It is contended by learned counsel for the applicant that the applicant has sold
the land belonging to his father, he has not committed any offence of cheating
or forgery. The applicant is in jail since 7.5.2010.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.

Let the applicant Khursheed involved in case crime no. 374 of 2010 under
Sections 420, 467, 468, 471 I.P.C. , P.S. Civil Lines, District Moradabad be
released on bail on his furnishing a personal bond and two heavy sureties each
in the like amount to the satisfaction of the Court concerned.

Order Date :- 18.6.2010

Su