Allahabad High Court High Court

Arun Kumar Saxena vs State Of U.P. on 12 January, 2010

Allahabad High Court
Arun Kumar Saxena vs State Of U.P. on 12 January, 2010
Court No. - 52

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 25413 of 2009

Petitioner :- Arun Kumar Saxena
Respondent :- State Of U.P.
Petitioner Counsel :- Sharad Ranjan Nigam
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 is
Sub Registrar (Registry, Baghpat) and neither there are any
criminal cases except the present case against the applicant nor
he was involved in any forged registry. He was also not aware
about the correct situation of the land because he was not
concerned about those co-accused who were beneficiary and
have already been released on bail. The applicant is in jail since
18.8.2009.

The aforesaid fact has not be disputed by learned AGA as per
the instruction received from the Investigating officer concerned.
In view of the above without any observation on merit let the
applicant Arun Kumar Saxena 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.492/09,
576/09, 474/09, 490/09.528/09, 491/09, 527/09 & 493/09 under
Section 420, 467, 468, 471 and 120B, I.P.C. PS.Baghpat Kotwali,
District Baghpat.

Order Date :- 12.1.2010
Rk