Allahabad High Court High Court

Manveer Singh vs State Of U.P. on 19 July, 2010

Allahabad High Court
Manveer Singh vs State Of U.P. on 19 July, 2010
Court No. - 43

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 7156 of 2010

Petitioner :- Manveer Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Bhishm Pal Singh
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant ,learned A.G.A. and perused the
record.

It is contended by learned counsel for the applicant that the applicant has been
selected as Shiksha Mitra on the basis of forged paper in which date of birth
has been changed. The applicant is in jail since 11.3.2010.

In view of the facts and circumstances of the case and submissions made by
the learned counsel for the applicant and without expressing any opinion on
the merits of the case the applicant is entitled to be released on bail.

Let the applicant Manveer Singh involved in case crime no. 532 of 2008
under Sections 420, 468, 471 I.P.C. , P.S. Sirsaganj, District Firozabad be
released on bail on his furnishing a personal bond and two heavy sureties each
in the like amount to the satisfaction of the Court concerned with the
conditions.

• That the applicant shall not tamper with the evidence.

• That he shall report to the court of C.J.M. concerned in the first week
of each month to show his good conduct and behaviour till conclusion
of the trial.

In case of default of any of the above mentioned conditions, the bail granted
to the applicant shall be deemed cancelled and he shall be taken into custody
forthwith.

Order Date :- 19.7.2010
Su