Allahabad High Court High Court

Arjun Prasad vs State Of U.P. on 12 July, 2010

Allahabad High Court
Arjun Prasad vs State Of U.P. on 12 July, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 15028 of 2010

Petitioner :- Arjun Prasad
Respondent :- State Of U.P.
Petitioner Counsel :- K.D. Tiwari
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
bona fide passenger. There was no berth of alleged victim Ravi
Kumar. In fact the berth was reserved in the name of the applicant
and one co-passenger Ram Karan. There was dispute due to the
berth. Ravi Kumar also wanted accommodation there, which was
refused by the applicant. subsequently, on the basis of false
allegation the applicant was implicated and recovery of Rs.2,500/-
belonging to the applicant was shown. Any intoxicated substance
was not recovered from the applicant. There is no criminal history
of the applicant. However he is in jail since 16.2.2010.

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, Arjun Prasad be released on bail in
Case Crime No. 12 of 2010, under Sections 379, 411, 328, 419 and
420 I.P.C., P.S. G.R.P. Chandausi, District Moradabad on his
furnishing a personal bond with two sureties each in the like
amount to the satisfaction of the Court concerned.

Order Date :- 12.7.2010
S.A.A.Rizvi