Allahabad High Court High Court

Mintu @ Raj Kumar And Another vs State Of U.P on 30 June, 2010

Allahabad High Court
Mintu @ Raj Kumar And Another vs State Of U.P on 30 June, 2010
Court No. - 33

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16261 of 2010

Petitioner :- Mintu @ Raj Kumar And Another
Respondent :- State Of U.P
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- Govt Advocate

Hon'ble S.C. Agarwal,J.

Heard learned counsel for the applicants, learned A.G.A. for the
State and perused the record.

It is submitted by the learned counsel for the applicants that the
applicants are not named in the F.I.R. After about one month
stolen motorcycle is alleged to have been recovered from the
possession of the applicants. There is no public witness of
recovery. Offence is triable by Magistrate.

Considering the facts and circumstances of the case, without
expressing any opinion on merits of the case, I find it to be a fit
case for bail.

Let the applicants namely, Mintu @ Raj Kumar and Ajay
involved in Case Crime No. 507 of 2009, under Sections 379 and
411 I.P.C., P.S. Hari Parvat, District Agra be released on bail on
their furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.

Order Date :- 30.6.2010
S.A.A.Rizvi