Court No. - 8 Case :- BAIL No. - 453 of 2010 Petitioner :- Ram Shankar Respondent :- State Of U.P. Petitioner Counsel :- Divesh Misra,Sachidanand Misra Respondent Counsel :- Govt. Advocate Hon'ble Ashwani Kumar Singh,J.
Counter affidavit is taken on record.
Heard learned counsel for the applicant, the learned Additional
Government Advocate and perused the F.I.R. and other relevant
papers on the record.
The allegation against the accused-applicant is that he took money
but did not register the sale deed in favour of wife of the
complainant. It is submitted by learned counsel for the applicant
that the matter is of civil dispute and the offences so levelled
against the accused-applicant are triable by Magistrate. The
applicant is in jail since 12.11.2009, as averred in para 17 of the
application and has no previous criminal history, as averred in
para 21 of the application.
Considering the facts and circumstance of the case, I direct that
the applicant be released on bail in case Crime No.434/2009 u/s
467/478/471/419/420/504/506 IPC Badosarai District Barabanki on
his filing a personal bond and two sureties each in the like amount
to the satisfaction of the court concerned/remand Magistrate.
Order Date :- 25.1.2010
kvg/-