Allahabad High Court High Court

Mohammad Saleem And Another vs State Of U.P. on 4 August, 2010

Allahabad High Court
Mohammad Saleem And Another vs State Of U.P. on 4 August, 2010
Court No. - 29

Case :- BAIL No. - 5853 of 2010

Petitioner :- Mohammad Saleem And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Abdul Rafey Siddiqui,Rehan Ahmad Siddiqui
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicants, learned A.G.A. and
perused the entire record of the case.

It is alleged that the accused applicants were charging extra
money for the railway tickets, which were being issued from
Internet. It is also alleged that the applicants were issuing tickets
in forged names. The learned counsel for the applicants submits
that the allegations so levelled against accused applicants are
false and concocted. It is further submitted that accused
applicants are innocent and have falsely been implicated in the
present case. Learned counsel contends that the offences so
levelled against accused applicants are triable by Magistrate. The
accused applicants are in jail since 18.6.2010 and there is no
criminal history of the applicants, as averred in paras 2 & 11 of
the bail application, which is admitted by the State.
Considering the overall aspects of the matter, I hereby provide
that the applicants Mohammad Saleem and Salman (Mohammad
Suleman) be released on bail in Case Crime No.517 of 2010,
under Sections 419, 420, 467, 468, 471 IPC, P.S. Kotwali Nagar,
District Balrampur, on their filing a personal bond and two
sureties each in the like amount to the satisfaction of the court
concerned/remand Magistrate.

Order Date :- 4.8.2010
A