Allahabad High Court High Court

Mathura Prasad Tripathi vs State Of U.P. on 23 June, 2010

Allahabad High Court
Mathura Prasad Tripathi vs State Of U.P. on 23 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15729 of 2010

Petitioner :- Mathura Prasad Tripathi
Respondent :- State Of U.P.
Petitioner Counsel :- Shiv Kumar Singh
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 applicant submitted that the applicant
has been challanned with the allegation that he has not
handed over the charge of Gram Panchayat, Kothilahai and
he has flouted the order of the court below. He further
contended that when the charge was handed over to the
applicant on 5.12.2008, the family register of the aforesaid
Gram Punchayat was not handed over to him, hence there
was no question of giving the charge of family register of
said Gram Punchayat. However, the applicant is in jail since
4.6.2010.

In view of the above, without expressing opinion on merit, let
the applicant Mathura Prasad Tripathi 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. 1140 of 2010 under Section 409 I.P.C. PS. Karvi,
District Chitrakoot.

Order Date :- 23.6.2010
Rk