Court No. - 28 Case :- BAIL No. - 5665 of 2010 Petitioner :- Amit Verma Respondent :- State Of U.P. Petitioner Counsel :- H.A. Alvi,Rakesh Kumar Verma Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard learned counsel for the applicant and learned AGA and perused the
record.
The learned counsel for the applicant submitted that according to the FIR the
complainant deposited Rs. 68000/- with the college and the applicant had no
concern with that deposit. It was also submitted that the alleged money was
taken by Abhishek Sharma and the appointment letter was also given by him.
The applicant had not played any role either in taking interview or handing
over the appointment letter to the complainant. It was also submitted that the
applicant has been falsely implicated due to misunderstanding. The learned
counsel for the applicant further submitted that the co-accused Rishiraj
Jauhari has already been enlarged on bail vide the order dated 13.07.2010
passed by this Court in Criminal Case Bail No. 3944 of 2010.
There does not appear to be any reasonable ground to believe that the
applicant will tamper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.
Let the applicant Amit Verma involved in Case Crime No. 290 of 2010, under
sections 419, 420, 467, 468, 406 IPC and 63 of the Copy Right Act, P.S.
Hazratganj, District Lucknow be released on bail on his furnishing a personal
bond and two sureties each in the like amount to the satisfaction of the Chief
Judicial Magistrate concerned.
Order Date :- 29.7.2010
shailesh