Allahabad High Court High Court

Qareem @ Kareem vs State Of U.P. on 25 June, 2010

Allahabad High Court
Qareem @ Kareem vs State Of U.P. on 25 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15998 of 2010

Petitioner :- Qareem @ Kareem
Respondent :- State Of U.P.
Petitioner Counsel :- Tripurari Sharan Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Learned counsel for the applicant is permitted to correct the
section on the top of the index of the bail application.

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

Learned counsel for the applicant contended that the applicant is of
the same village. According to F.I.R. itself, there was enmity. In
fact due to which the applicant was falsely implicated. In the First
Information Report general role was assigned and two other co-
accused Mohd. Raza and Babbal have already been released on
bail. However, subsequently, in the statement recorded under
section 361, specific role was assigned to applicant. However the
applicant is in jail since 20.3.2010.

In this view of the matter, without expressing any opinion on
merits of the case, let the applicant namely, Qareem @ Kareem
be released on bail in Case Crime No. 215 of 2010, under Sections
323, 380, 436, 452, 504 and 506 I.P.C., P.S. Itwa, District
Siddharth Nagar on his furnishing a personal bond with two
sureties each in the like amount to the satisfaction of the Court
concerned.

Order Date :- 25.6.2010
S.A.A.Rizvi