Allahabad High Court High Court

Sahun vs State Of U.P. on 22 June, 2010

Allahabad High Court
Sahun vs State Of U.P. on 22 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15652 of 2010

Petitioner :- Sahun
Respondent :- State Of U.P.
Petitioner Counsel :- Shashi Dhar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that the applicant
along with the co-accused was falsely implicated in the
present case. The applicant was not named in the First
Information Report. Earlier in the same matter the applicant
was released on bail. Subsequently with regard to the same
incident the First Information Report was lodged against the
applicant. The prayer of bail of co-accused Indrish was
allowed in Criminal Misc. Bail Application No.4973 of 2010
on 26.2.2010. However, the applicant is in jail since
15.11.2009.

In view of the above, without expressing opinion on merit, let
the applicant Sahun be enlarged 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. 470 of
2009 under Section 412 I.P.C. PS Tundla District
Firozabad.

Order Date :- 22.6.2010
Rk