Allahabad High Court High Court

Mahesh Prasad vs State Of U.P. on 19 January, 2010

Allahabad High Court
Mahesh Prasad vs State Of U.P. on 19 January, 2010
Court No. - 8

Case :- BAIL No. - 301 of 2010

Petitioner :- Mahesh Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- Rohit Tripathi
Respondent Counsel :- Govt.Advocate

Hon'ble Ashwani Kumar Singh,J.

Heard learned counsel for the applicant, the learned Additional Government
Advocate and perused the F.I.R. and other relevant papers on the record.

Submission of learned counsel for the applicant is that the allegation against
the accused applicant is that he stood as witness in a forged sale deed. It is
further submitted that the offences so levelled against the accused applicant
are triable by Magistrate. The applicant is in jail since December, 2009.
Considering the facts and circumstance of the case, let the applicant be
released on bail in case Crime No.95/2009 u/s 419/420/467/468/471 IPC,
P.S.Laharpur District Sitapur 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 :- 19.1.2010
kvg/-