Court No. - 18 Case :- BAIL No. - 4931 of 2010 Petitioner :- Raja Bux Singh Respondent :- State Of U.P. Petitioner Counsel :- P.K. Punhani,Gaurav Punhani Respondent Counsel :- Govt. Advocate Hon'ble S.N.H. Zaidi,J.
Heard learned counsel for the applicant, learned A.G.A. and
perused the material on record.
The submission of learned counsel for the applicant is that the
allegations against the applicant, as per application moved under
section 156(3) Cr.P.C., are that he got a forged sale deed executed
by the complainant in favour of one Narendra Singh, in which he
was one of the marginal witnesses and in the sale deed purchaser
has been shown as belonging to Scheduled Caste, whereas he is a
Thakur by caste and his closed relative. It has been submitted
further that the other marginal witness of the sale deed has been
admitted to bail by the Sessions Court. It is also submitted that
the report shows that the complainant came to know about the
execution of the sale deed in October,2007 and he moved the
application for recall of the mutation order in December, 2007 but
despite that application under section 156(3) Cr.P.C. has been
moved in February, 2010 and there is no explanation about the
delay of more than 2 years in lodging the report.
Learned A.G.A. has opposed the bail but has not disputed the
above contentions.
Considering the above circumstances, the allegations and nature of
offences, the applicant appears entitled to bail.
Let applicant Raja Bux Singh involved in Crime No. C-240/2010,
under sections 419, 420, 504, 506, 467, 468, 471 IPC and 3(2) (V)
SC/ST Act, P.S. Neem Gaon, District Kheri, 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 :- 3.7.2010
Muk