Court No. - 32 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 16050 of 2010 Petitioner :- Mohd. Khaleel Respondent :- State Of U.P. Petitioner Counsel :- Zafar Abbas Respondent Counsel :- Govt. Advocate Hon'ble Shyam Shankar Tiwari,J.
Heard learned counsel for the applicant as well as learned AGA for the State
and perused the material on record.
This bail application has been moved on behalf of applicant Mohd. Khaleel in
case crime no.161 of 2010, u/s 489-Β and 489-C IPC, P.S. Mandi, district
Saharanpur.
As per prosecution story accused-applicant was apprehended by the Police
party and on his personal search, five counter-feit notes of Rs.500/- each was
recovered from his possession.
It is contended by learned counsel for the applicant that the main allegations
are against the co-accused Iqbal who had employed the applicant and others.
No public witness had been taken at the time of recovery.
Learned AGA opposed the bail application and submitted that the offence is
serious one.
Considered the submissions made by the learned counsels for the parties and
the role assigned to the applicant in the present case. Without expressing any
opinion on the merits of the case, I am of the view that the applicant is entitled
to be enlarged on bail.
Let the applicant Mohd. Khaleel involved in case crime no.161 of 2010, u/s
489-Β and 489-C IPC, P.S. Mandi, district Saharanpur be released on bail
provided that he will not indulge himself in future in such activities on
executing a personal bond and furnishing two sureties each in the like amount
to the satisfaction of court concerned.
Order Date :- 29.6.2010
Gaurav