Court No. - 52 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 35774 of 2009 Petitioner :- Rehman Respondent :- State Of U.P. Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt Advocate Hon'ble Arvind Kumar Tripathi,J.
Counsel for the applicant submitted that even in the First Information
Report as well as in the statement under Section 161 Cr.P.C. , the applicant
was not named though the applicant is his neighbour. Subsequently, the name
of the applicant as well as one co-accused Bhaiye was mentioned in the
statement recorded under Section 164 Cr.P.C. Prayer for co-accused Bhaiye
was allowed on 12/01/20.Applicant is in jail since 05/11/2009.
In view of the aforesaid fact without observation on merit, let the
applicant ,Rehman be released on bail on his furnishing a personal bond with
two sureties each in the like amount to the satisfaction of the Court concerned
in Case Crime No. 913 of 2009, under Sections 376, 342 I.P.C. Police
Station- Qurasi, District – Aligarh.
Order Date :- 4.2.2010
Naresh