Allahabad High Court High Court

Hanuman Ji vs State Of U.P. on 22 January, 2010

Allahabad High Court
Hanuman Ji vs State Of U.P. on 22 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 28636 of 2009

Petitioner :- Hanuman Ji
Respondent :- State Of U.P.
Petitioner Counsel :- V.K. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Rejoinder affidavit filed today is taken on record.
Heard learned counsel for the applicant, learned AGA and
perused the record.

Learned counsel for the applicant submitted that the land in
question which was transferred by the applicant belonged to the
applicant. The dispute was raised regarding title. The civil
litigation is already pending. in between the parties. However, the
applicant is in jail since 30.9.09.

In view of the above without any observation on merit let the
applicant Hanuman Ji be enlarged on bail on his furnishing a
personal bond with two sureties each in the like amount to the
satisfaction of the court concerned in Case Crime No.603 of 2009
under Sections 419, 420, 467, 471, 504, 506, 120B I.P.C. PS.
Badlapur, District Jaunpur.

Order Date :- 22.1.2010
Rk