Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34577 of 2009 Petitioner :- Shabina Begum Respondent :- State Of U.P. Petitioner Counsel :- V.S.Parmar,Rishikesh Tripathi Respondent Counsel :- Govt Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
It is submitted by learned counsel for the applicant that the applicant is
innocent and has been falsely implicated. He further submits that it is purely a
civil case which has been dragged into criminal Court, and the present
criminal proceeding has been launched malafidely to pressurise, victimise and
harass the applicant.
It is further submitted by learned counsel for the applicant that in the present
case co accused Ali Raza, whose case stands on the same footing, has been
granted bail by this court on 18.12.09 in Criminal Misc. Bail Application No.
33837 of 2009 and has claimed parity. This fact has not been disputed by the
learned A.G.A. The applicant has got no criminal history and is jail since
12.11.09.
Keeping in view the nature of the offence, evidence, complicity of the
accused, severity of punishment and submissions of the learned counsel for
the parties, I am of the view that the applicant has made out a case for bail.
Let the applicant Shabina Begum involved in Case Crime No. 2287 of 2009
under Sections 406, 506 & 420 I.P.C., P.S. Kotwali Hamirpur, District
Hamirpur be released on bail on his furnishing a personal bond and two
sureties each in the like amount to the satisfaction of the court concerned.
Order Date :- 4.1.2010
vinay