Court No. - 28 Case :- BAIL No. - 5410 of 2010 Petitioner :- Dharam Raj Respondent :- State Of U.P. Petitioner Counsel :- Karunakar Srivastava Respondent Counsel :- Govt.Advocate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicant and the learned AGA and perused
the record.
The learned counsel for the applicant submitted that none of the Ration Card
holder gave any complaint nor made any statement against the applicant. Co-
accused has already been enlarged on bail. It was also submitted that the
instant case has been concocted by the concerned supply inspector on account
of the fact that the applicant was not ready to oblige him.
There does not appear to be any reasonable ground to believe that the
applicant will temper 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 Dharam Raj involved in case crime No. 235 of 2009 under
sections 409, 420, 467, 468, 471 IPC and section 3/7 of the Essential
Commodities Act, P.S. Mankapur, District Gonda be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned.
Order Date :- 21.7.2010
MTA