Court No. - 45 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 34620 of 2009 Petitioner :- Sonu Ahmad And Another Respondent :- State Of U.P. Petitioner Counsel :- Pankaj Kumar Mishra Respondent Counsel :- Govt Advocate Hon'ble Vijay Kumar Verma,J.
Heard learned counsel for the applicants and learned AGA for the State.
The main submission made by learned counsel for the applicants is that no
stolen property was recovered from the possession of applicants and they have
been falsely implicated in this case by the police and no such incident as
alleged had occurred.
Having given my thoughtful consideraton to the facts and circumstances of
the case, the applicants may be released on bail.
Let the applicants Sonu Ahmad s/o Ibrahim Ahmad and Guddu Ahmad s/o
Nishar Ahmad be released on bail in case crime no. 2479 of 2009 under
section 454, 380, 511 IPC, P.S. Cantt. District Gorakhpur on their executing a
personal bond of Rs. 20,000/- and furnishing two sureties each in the like
amount to the satsifaction of the court concerned.
Order Date :- 19.1.2010
yachna