Allahabad High Court High Court

Vinay Kumar vs State Of U.P. on 13 July, 2010

Allahabad High Court
Vinay Kumar vs State Of U.P. on 13 July, 2010
Court No. - 25

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 10599 of 2010

Petitioner :- Vinay Kumar
Respondent :- State Of U.P.
Petitioner Counsel :- Akhilesh Kumar Singh
Respondent Counsel :- Govt Advocate

Hon'ble Virendra Singh,J.

By means of this bail application, the applicant Vinay Kumar has prayed for
releasing the applicant on bail, in case Crime No.76 of 2010, under sections
420
I.P.C, Police Station Aliganj, District Etah.
Heard learned counsel for the applicant and learned A.G.A.

As per prosecution case, the accused/applicant is involved in a case of
cheating thereby submitting pass book and withdrawal form for withdrawal of
Rs. 65,000/- from the Bank, for which it is contended that the
accused/applicant is innocent and he has been falsely implicated in this case.
It is also submitted that at the most, merely an offence under section 417 I.P.C
may be said to have been made out against the accused/applicant on the face
value of the entire facts of the prosecution case.
Looking into the entire facts and circumstances of this case and without
expressing any opinion in this regard as the offence under section 420 I.P.C is
made out or not against the accused/applicant, I am of this view that the
accused/applicant aforesaid in this case may be enlarged on bail. Therefore,
the bail application of the accused/applicant is allowed.

Let applicant aforesaid be released on bail, in the aforesaid case Crime
on his furnishing a personal bond with two sureties each in the like amount to
the satisfaction of the court concerned subject to the following conditions.

1. That the accused shall attend and abide himself in accordance with the
conditions of the bond executed.

2. That the accused shall not commit an offence similar to the offence of
which he is accused, or suspected, of the commission of which he is
suspected, and

3. That the accused shall not directly or indirectly make any inducement,
threat or promise to any person acquainted with the facts of the case so as to
dissuade him from disclosing such facts to the Court or to any police officer
or tamper with the evidence.

Order Date :- 13.7.2010
G.S