Allahabad High Court High Court

Balak Ram Gangwar vs State Of U.P. & Another on 11 August, 2010

Allahabad High Court
Balak Ram Gangwar vs State Of U.P. & Another on 11 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 25268 of 2010

Petitioner :- Balak Ram Gangwar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.N.Maurya,K.K.Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the order dated
14.8.2008 passed by learned Sessions Judge, Bareilly in Criminal Misc.
Bail Application No. 2511 of 2008 in case crime no. 556 of 2008 under
sections 420, 489-B, 489-C I.P.C., Police Station Hafizganj, District
Bareilly.

From the perusal of the record, it appears that the condition has been
imposed by learned Sessions Judge while granting bail to the applicant.
The condition does not appear to be improper, it does not require any
interference by this Court, therefore, the prayer for quashing the
impugned order dated 14.8.2008 is refused.
Accordingly, this application is dismissed.
Order Date :- 11.8.2010
Su