Allahabad High Court High Court

Kranti Patel Alias Sachchendra … vs State Of U.P. on 6 January, 2010

Allahabad High Court
Kranti Patel Alias Sachchendra … vs State Of U.P. on 6 January, 2010
Court No. - 51

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 219 of 2010

Petitioner :- Kranti Patel Alias Sachchendra Kumar Patel
Respondent :- State Of U.P.
Petitioner Counsel :- Satyendra Narayan Singh,Rajesh Tiwari
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 simple
injuries are alleged to have been caused to the victim. He further submits that
the present prosecution has been launched with ulterior motive to harass and
victimise the applicant. The applicant does not have any criminal history and
is in jail since 30.11.09.

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 Kranti Patel alias Sachchendra Kumar Patel involved in
Case Crime No. 222 of 2009 under Sections 323, 504, 506 I.P.C. & 3 (1) X of
the SC/ST Act, P.S. Phoolpur, District Varanasi 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 :- 6.1.2010
vinay