Allahabad High Court High Court

Niyaz Ali vs State Of U.P. on 3 February, 2010

Allahabad High Court
Niyaz Ali vs State Of U.P. on 3 February, 2010
Court No. - 8

Case :- BAIL No. - 7051 of 2009

Petitioner :- Niyaz Ali
Respondent :- State Of U.P.
Petitioner Counsel :- Rayees Ahmad Khan
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

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

The submission of learned counsel for the applicant is that some scuffle took
place between the applicant and his brother-in-law, in which, both the
persons received injuries. The offences so levelled against the accused-
applicant are triable by Magistrate. The applicant is in jail for about four
months.

Considering the overall aspects of the matter, I hereby provide that the
applicant be released on bail in Case Crime No.613/2009, under Sections 323,
324, 498A & 506 IPC, P.S. Balrampur Dehat, District Balrampur, on his
filing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned/remand Magistrate.
Order Date :- 3.2.2010
A