Allahabad High Court High Court

Satya Pal Singh vs State Of U.P. on 5 July, 2010

Allahabad High Court
Satya Pal Singh vs State Of U.P. on 5 July, 2010
Court No. - 52
Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15390 of 2010
Petitioner :- Satya Pal Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Hemant Kumar,J. J. Munir
Respondent Counsel :- Govt. Advocate
Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicant and learned A.G.A. for the
State and perused the record.

Learned counsel for the applicant contended that applicant was
falsely implicated in the present case. In fact he was not posted on
the relevant date, when the file regarding appointment of Rajendra
Singh was prepared and the same was sent to police Headquarter
for appointment under dying in harness. In fact he was posted
during the period since 20.11.1997 to 03.6.1998. The file
regarding appointmernt for Rajendra Singh was not prepared by
the applicant rather it was prepared in June 1997 under the
direction of Adhoc Head Cleark Shri Kadam Singh Saini. He
further contended that file of Rajendra Singh was not handed over
along with other files when charge was given to the applicant on
20.11.1997. Only three files of 1997 were handed over to the
applicant and file of the appointment for Rajendra Singh was never
handed over to him . On identical allegation three First
Information Reports were lodged on the same day. Prayer for bail
of applicant in one of the case was allowed by the High Court in
Criminal Misc. bail Applicxation No. 10365 of 2010 on 30.4.2010.
However, in the present case, he is in jail since 04.2.2010.

Learned A.G.A. opposed the prayer for bail on the ground that
applicant has committed forgery and he forwarded the file for
appointment of Rajendra Singh for appointment in ‘dying -in-
harness’, though his father was alive. Hence he is not entitled for
bail.

In this view of the matter, without expressing any opinion on
merits of the case, at this stage it is a fit case for bail. Let the
applicant namely, Satya Pal Singh be released on bail in Case
Crime No. 888 of 2008, under Sections 409 I.P.C., P.S. Kotwali
Nagar, District Bulandshahar on his furnishing a personal bond
with two sureties each in the like amount to the satisfaction of the
Court concerned.

Order Date :- 5.7.2010

S.A.A.Rizvi