Court No. - 51 Case :- CRIMINAL MISC. BAIL APPLICATION No. - 649 of 2010 Petitioner :- Bhuwal Yadav Respondent :- State Of U.P. Petitioner Counsel :- Chandra Shekhar Kushwaha Respondent Counsel :- Govt. Advocate Hon'ble Shashi Kant Gupta,J.
Heard learned counsel for the applicant, learned A.G.A. and perused the
record.
The allegation against the applicant is that despite the fact that the applicant
was not a member of the Schedule Caste, has obtained Patta on the basis of
forged document.
It is submitted by learned counsel for the applicant that the applicant is an
illiterate, innocent person and has been falsely implicated. He further
submits that neither any application was moved on his behalf for the purpose
of getting patta nor any certificate belonging to scheduled community or any
forged document has been prepared by the applicant for getting patta in his
favour. The applicant has got no criminal history and is in jail since 8.12.08.
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 Bhuwal Yadav involved in Case Crime No. 20 of 2006,
under Sections 419, 420, 467, 468 I.P.C., P.S. Jhangha, District Gorakhpur 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 :- 7.1.2010
vinay