Allahabad High Court High Court

Devender vs State Of U.P. on 24 June, 2010

Allahabad High Court
Devender vs State Of U.P. on 24 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15887 of 2010

Petitioner :- Devender
Respondent :- State Of U.P.
Petitioner Counsel :- Ravindra Nath Rai,Ashok Kumar Rai
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant, learned AGA and perused the record.

Learned counsel for the applicants contended that applicant was not involved
in the sale or purchase of the land in question or preparation of any document.
He was falsely implicated because he was relative of co-accused Manveer.
Prayer for bail of co-accused Manveer was allowed by another Bench of this
Court in Cri. Misc. Bail Application No. 15520 of 2010 on 21.6.2010.
However, in the present case applicant is in jail since 03.04.2010.

In view of the aforesaid fact without expressing any opinion on merit, let the
applicant Devender be released on bail, in Case Crime No. 48 of 2010 under
Section 420, 467, 471, 468, 506 IPC, P.S. Babugarh, District Ghaziabad on
his furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.

Order Date :- 24.6.2010
Sushma