Allahabad High Court High Court

Ziaul Rehman vs State Of U.P. on 23 June, 2010

Allahabad High Court
Ziaul Rehman vs State Of U.P. on 23 June, 2010
Court No. - 32

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14932 of 2010

Petitioner :- Ziaul Rehman
Respondent :- State Of U.P.
Petitioner Counsel :- Kamal Singh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Amreshwar Pratap Sahi,J.

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

The applicant is behind the bar since 23.5.2007. There are no
reported criminal antecedents against the applicant. Co-accused
Vikash Chaube has been granted bail by this court vide order dated
14.6.2010 in Criminal Misc. Bail Application No. 14834 of 2010.

Keeping in view the nature of submissions advanced, the applicant
is entitled for bail.

Let the applicant Ziaul Rehman involved in Case Crime No. 135
of 2010 under Sections 3/4/5/7 of Immoral Traffic(Prevention)
Act, 1956 Police Station Chetganj District Varanasi be enlarged on
bail on his executing a personal bond and furnishing two sureties,
each in the like amount to the satisfaction of the court concerned.

Order Date :- 23.6.2010
Aks